High Court Patna High Court - Orders

Arun Kumar Pandit vs The State Of Bihar &Amp; Ors on 20 January, 2011

Patna High Court – Orders
Arun Kumar Pandit vs The State Of Bihar &Amp; Ors on 20 January, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CWJC No.14962 of 2009
                               ARUN KUMAR PANDIT
                                        Versus
                            THE STATE OF BIHAR & ORS
                                      -----------

4 20/01/2011 As prayed for, let Mukesh Kumar and Sushil

Kumar be impleaded as party respondents to this writ

application.

Issue notice to respondent nos. 7, 9, 10 and 11

both under registered cover 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 them without further

reference to the Bench.

List this matter after service of notice.

In the meantime, learned counsel for the State

may also seek instruction in the matter and file counter

affidavit.

    AMIN/                         (Ajay Kumar Tripathi, J.)