Patna High Court – Orders
Md.Iquebal Alam vs The State Of Bihar &Amp; Ors on 9 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9242 of 2010
MD.IQUEBAL ALAM
Versus
THE STATE OF BIHAR & ORS
-----------
2 9.2.2011 Issue notice to respondent nos. 11 and 12 both by
registered post with A/D as well as ordinary process for which
requisites etc. must be filed within one week, failing which this
application as against them shall stand rejected without further
reference to a Bench.
List this case after service of notice.
In the meantime learned counsel for the State must
also seek instruction and file counter affidavit.
RPS (Ajay Kumar Tripathi,J.)