High Court Patna High Court - Orders

Anita Ranjan vs The State Of Bihar &Amp; Ors on 23 November, 2010

Patna High Court – Orders
Anita Ranjan vs The State Of Bihar &Amp; Ors on 23 November, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.14398 of 2008
                                     ANITA RANJAN
                                           Versus
                               THE STATE OF BIHAR & ORS
                                         -----------

3 23.11.2010 Heard learned counsel for the petitioner and learned

counsel for the State of Bihar and its authorities.

A counter affidavit is said to have been filed on behalf of

respondents- State of Bihar and its authorities on 16.11.2010 but

the same is not on the record of this case. Accordingly, office is

directed to find out the same and place it along this case under the

same heading retaining its position on 13th of December, 2010.

Let notice upon respondent nos. 7 to 28 be served by the

petitioner by Dasti summons through the Executive Officer, Block

Panchayat Samiti, Shivaji Nagar, who is also the Block

Development Officer of the said Block within the District of

Samastipur, within two weeks.

Talbana etc. for issuance of Dasti notice must be filed by

the petitioner within one week failing which this writ petition shall

stand dismissed as against the concerned respondents without

further reference to a Bench.

( S.N.Hussain, J.)
Bhardwaj