IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.14398 of 2008
ANITA RANJAN
Versus
THE STATE OF BIHAR & ORS
-----------
3 23.11.2010 Heard learned counsel for the petitioner and learned
counsel for the State of Bihar and its authorities.
A counter affidavit is said to have been filed on behalf of
respondents- State of Bihar and its authorities on 16.11.2010 but
the same is not on the record of this case. Accordingly, office is
directed to find out the same and place it along this case under the
same heading retaining its position on 13th of December, 2010.
Let notice upon respondent nos. 7 to 28 be served by the
petitioner by Dasti summons through the Executive Officer, Block
Panchayat Samiti, Shivaji Nagar, who is also the Block
Development Officer of the said Block within the District of
Samastipur, within two weeks.
Talbana etc. for issuance of Dasti notice must be filed by
the petitioner within one week failing which this writ petition shall
stand dismissed as against the concerned respondents without
further reference to a Bench.
( S.N.Hussain, J.)
Bhardwaj