High Court Patna High Court - Orders

Bhola Nath Mishra vs The State Of Bihar &Amp; Ors on 17 January, 2011

Patna High Court – Orders
Bhola Nath Mishra vs The State Of Bihar &Amp; Ors on 17 January, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                       CWJC No.805 of 2011
                        BHOLA NATH MISHRA
                              Versus
                    THE STATE OF BIHAR & ORS
                           -----------

2. 17.1.2011. Issue notice to respondent nos.3 and

4 through ordinary post as well as

registered cover with A/D, for which

requisites etc. must be filed within a

period of two weeks, failing which this

application shall stand rejected without

further reference to a Bench.

In the meanwhile, learned counsel

for respondent nos.1, 2 and 5 may also get

instruction.

Put up this case either after

service of notice on respondent nos.3 and 4

or their appearance, whichever is earlier.

( Rakesh Kumar,J.)
N.H./