IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.19342 of 2010
Sangeeta Kumari
Versus
The State Of Bihar & Ors
-----------
2. 04.7.2011 Issue notice to respondent Nos. 6 to 9. Requisites
both under ordinary process and registered cover with A/D
must be filed within one week, failing which the
application shall stand rejected without further reference to
a Bench.
Put up in the main list after service of notices.
Within four weeks from today learned counsel for
the State is directed to file the counter affidavit in the
matter.
(Ramesh Kumar Datta,J.)
Spal/