High Court Patna High Court - Orders

Anjil Kumar,Advocate vs The State Of Bihar &Amp; Ors on 22 April, 2011

Patna High Court – Orders
Anjil Kumar,Advocate vs The State Of Bihar &Amp; Ors on 22 April, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.6974 of 2011
                         ANJIL KUMAR,ADVOCATE
                                    Versus
                        THE STATE OF BIHAR & ORS
                                  -----------

2 22.04.2011 Heard learned counsel for the petitioner and the

State.

Issue notice to respondent nos. 4 and 5 to show-

cause as to why this writ application be not admitted for

hearing, or, if possible, disposed of at the stage of admission

itself under ordinary process as well as registered cover with

acknowledgement due on requisites etc. being filed within

two weeks, failing which, this writ application shall stand

rejected as against them without further reference to a

Bench.

In the meantime, the State may also seek

instruction and, if required, file counter affidavit.

Put up this matter under the same heading within

top 20 cases after service of notice upon the aforesaid

respondents.

    SC                                            (Dr. Ravi Ranjan, J.)