High Court Patna High Court - Orders

Ajay Kumar Singh vs The Union Of India & Ors on 20 September, 2011

Patna High Court – Orders
Ajay Kumar Singh vs The Union Of India & Ors on 20 September, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Civil Writ Jurisdiction Case No.10585 of 2011
                                     Ajay Kumar Singh
                                            Versus
                                The Union Of India & Ors
                               ----------------------------------

05/ 20.09.2011 Heard learned counsel for the petitioner, learned

counsel for the Union of India and learned counsel for the

Corporation.

Issue notice to private respondent nos.5 to 10 under

ordinary process as well as under registered cover with A/D for

which requisites etc. must be filed by the petitioner within one week,

failing which this writ petition as against them shall stand dismissed

without further reference to a Bench.

Put up this case under the heading ‘Admission’ in

regular course immediately after receipt of the service report.

If Letter of Intent (L.O.I.) has not yet been issued by the

Corporation, it shall not be issued during the pendency of this writ

petition. The Corporation will be at liberty to mention the case after

receipt of the service report.

      Harish                                                (S.N. Hussain, J.)