Patna High Court – Orders
Anant Kumar Rai vs The State Of Bihar & Ors on 29 June, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1638 of 2011
Anant Kumar Rai
Versus
The State Of Bihar & Ors
-----------
2 29/06/2011 Issue notice to respondent no. 6 both by
registered post with A/D as well as under ordinary mode
for which necessary requisites must be filed within one
week, failing which this writ application shall stand
dismissed as against him without further reference to the
Bench.
Let this matter be listed after service of notice.
Learned counsel for the State will also seek
instruction on the dispute and file counter affidavit in the
meantime.
AMIN/ (Ajay Kumar Tripathi, J.)