IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.19919 of 2010
ARBIND PASWAN & ANR
Versus
THE STATE OF BIHAR & ORS
-----------
03 20.01.2011 This matter has been listed under the heading to be
mentioned at the instance of the office.
By order dated 14.12.2010, notices in the admission
matter were directed to be issued on respondent nos. 4 to 10. It
has been pointed out that private respondents in the present
application are respondent nos. 6 to 8. In that view of the matter,
order dated 14.12.2010 is modified to the extent that in place of
respondent nos. 4 to 10, it shall be read as respondent nos. 6 to 8.
Let requisites for issuance of notice, as per the said
order, be filed within seven days.
Sym ( Kishore K. Mandal, J.)