IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11333 of 2011
Amit Kumar
Versus
The Union Of India & Ors
-----------
02. 14.07.2011 Mr. Devendra Pd. Singh for the petitioner is present.
Nobody appears on behalf of the Respondent-Union
of India and its officials, although copies of the writ petition
were duly served on the Assistant Solicitor General.
The grievance of the petitioner can be seen from
paragraphs 12,13,14,16 and 17 of the writ petition.
Let notices in the admission matter be issued to
respondent no.4 and 5, for which requisites etc. under
registered cover with A/D as well as ordinary process must be
filed within seven days, failing which the petition, as against
them, shall stand rejected without further reference to the
Bench.
Post this matter after service of notice on the said
respondents.
( Kishore K. Mandal )
hr