IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2317 of 2010
MD.MUSTAQUE ALAM @ MD.MUSTAQUE
Versus
THE STATE OF BIHAR & ORS
-----------
2 03/12/2010 Issue notice to respondent no. 11 both under
registered post A/D as well as under ordinary mode for
which necessary requisites must be filed within one week
failing which this application shall stand dismissed as
against him without further reference to the Bench.
Let this matter come up after service of notice.
In the meantime learned counsel for the State
must also seek instruction and file counter affidavit in
regard to the averments made in paragraph 11 onwards to
the writ application.
AMIN/ (Ajay Kumar Tripathi, J.)