High Court Patna High Court - Orders

Israt vs The State Of Bihar & Anr on 1 August, 2011

Patna High Court – Orders
Israt vs The State Of Bihar & Anr on 1 August, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                 CIVIL WRIT JURISDICTION CASE No.12159 of 2011
                                       Israt
                                      Versus
                            The State Of Bihar & Anr
                       ----------------------------------

3. 1.8.2011. Issue notice to newly added

respondent no.3 through ordinary post as

well as registered cover with A/D to show

cause as to why this application be not

disposed of at the stage of admission

itself, for which requisites etc. must be

filed within a week, failing which this

application shall stand rejected without

further reference to a Bench.

In the meanwhile, learned counsel

for the State may also get instruction and

file counter affidavit.

List this case either after

service of notice or after appearance of

respondent no.3.

     N.H./                           ( Rakesh Kumar,J.)