IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.8410 of 2008
BRAJ BHUSHAN KUMAR
Versus
THE STATE OF BIHAR & ORS
-----------
9. 22.2.2011. Heard learned counsel for the petitioner and the
State.
Issue notice to the Respondent No.5 under ordinary
process as well as registered cover with A/D at his correct and
present address to show cause as to why this writ application
be not admitted or disposed of at the stage of admission itself,
for which requisites etc. must be filed within two weeks,
failing which this writ application shall stand dismissed as
against him without further reference to a Bench.
Let this matter be listed immediately after service
of notice upon the Respondent No.5 alongwith C.W.J.C.
No.10711 of 2009.
( Dr. Ravi Ranjan, J)
Sanjay-II