IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.14538 of 2004
Bihar Prantiya Goswami Mahasabha & Anr
Versus
The State Of Bihar & Ors
6 14.10.2011
Heard learned counsel for the petitioners
and the State.
It is submitted on behalf of the petitioners
that the recommendation of the Bihar State
Commission for Backward Classes as contained in
paragraph nos. 51 and 52 are contrary to the finding
recorded by the members of the Commission and the
Government has also failed to notice the same.
Learned counsel for the State submits that
he merely represent the respondent nos. 1 and 3 to 5
but not the respondent no. 2.
Issue notice to the respondent no. 2 under
ordinary process as well as registered cover with A/D to
show cause as to why this application be not admitted for
hearing or disposed of at the stage of admission itself for
which requisites etc. must be filed within one week,
failing which this application shall stand rejected against
concerned respondent without further reference to a
2
Bench.
Put up this matter immediately after service
of notice upon respondent no. 2.
Spd/- ( Dr. Ravi Ranjan, J.)