High Court Patna High Court - Orders

Abdul Sadique vs The State Of Bihar &Amp; Ors on 8 July, 2010

Patna High Court – Orders
Abdul Sadique vs The State Of Bihar &Amp; Ors on 8 July, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CWJC No 14469 of 2009
                             ABDUL SADIQUE
                                 Versus
                        THE STATE OF BIHAR & ORS
                                -----------

3 08.07.2010 From the office note, it is clear that respondent No 10, the

Panchayat Secretary of Gram Panchayat Raj Bhutane, Bochahan, district

– Muzaffarpur is deliberately avoiding receiving notice. The registered

notice has been returned with a note that for few days, the concerned

respondent is not coming to office. The ordinary process is returned that

for some urgent work, the concerned respondent has gone out of station.

Let petitioner take fresh steps for service of notice on

respondent No 10 in ordinary course for which requisites etc must be filed

within one week failing which this application shall stand rejected without

further reference to the Bench.

This time, the notice would be served through the District

Collector -cum- District Magistrate, Muzaffarpur on the said Panchayat

Secretary and a report in that regard be furnished by the Collector to this

Court within fifteen days on receipt of the notice from this Court.

Returned copy, if available, may be utilised.

    M.E.H./                                                 (Navaniti Prasad Singh)