IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2867 of 2011
HRIDYA NARAYAN SINGH
Versus
THE STATE OF BIHAR & ORS
-----------
02. 14.02.2011 Both sides present.
Let notices in the admission matter be issued to
respondent no.8, for which requisites etc. under registered cover
with A/D as well as under ordinary process must be filed within
a week, failing which the petition shall stand rejected without
further reference to the Bench.
List this matter in usual course after service of
notice.
In the meanwhile, the State-respondents may file
counter affidavit.
Any action taken pursuant to the order dated
30.08.2010 passed by the respondent-Director, Consolidation,
shall be subject to the result of the application.
( Kishore K. Mandal )
hr