IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.185 of 2011
ARUN KUMAR SINGH
Versus
THE STATE OF BIHAR & ORS
-----------
02. 13.01.2011 Let notices in the admission matter be issued
respondents 5 and 6, for which requisites etc. under registered
cover with A/D as well as ordinary process must be filed within
seven days, failing which the petition shall stand rejected
without further reference to the Bench.
List this matter after service of notice on the said
respondents.
The time in the meanwhile may be utilized by the
State-respondents to file counter affidavit, if any.
( Kishore K. Mandal )
hr