Patna High Court – Orders
Anil Kumar Singh vs The State Of Bihar & Ors on 8 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.19845 of 2010
Anil Kumar Singh
Versus
The State Of Bihar & Ors
-----------
2. 8.7.2011 Issue notice to respondent Nos. 6 and 7. Requisites, etc.
both under ordinary process and registered cover with A/D must
be filed within one week, failing either of which the application
shall stand rejected without further reference to a Bench.
Put up in the main list after service of notices.
Within four weeks from today, learned counsel for the
State shall also file counter affidavit in the matter.
VPS ( Ramesh Kumar Datta, J. )