High Court Patna High Court - Orders

Sadhu Saran Singh vs The State Of Bihar & Ors on 14 October, 2011

Patna High Court – Orders
Sadhu Saran Singh vs The State Of Bihar & Ors on 14 October, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CWJC No.6171 of 2005
                                  Sadhu Saran Singh
                                          Versus
                              The State Of Bihar & Ors
                                        -----------

2 14.10.2011 Heard learned counsel for the petitioner and

the State.

Issue notice to the Respondent Nos. 4 and 5

under ordinary process as well as registered cover with

A/D to show cause as to why this writ application be not

admitted for hearing or disposed of at the stage of

admission itself, for which requisites etc. must be filed

within one week, failing which this writ application as

against the concerned respondents shall stand rejected

without further reference to a Bench.

( Dr. Ravi Ranjan, J.)
Sanjay-II