IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.7278 of 2010
DHRAMBIR PRASAD
Versus
STATE OF BIHAR & ANR
-----------
2/ 26.11.2010 It has been submitted that the petitioner was a Clerk in
the office of the Circle Officer and had no role to play in the
mutation of the land, in question, since he was not even posted there
at that time.
Issue notice to the opposite party no.2 to show cause as to
why this application be not admitted and disposed of, if possible, at
the admission stage itself.
Requisites under registered cover with A.D. as also under
ordinary process must be filed within ten days, failing which, this
application, as against him, shall stand rejected without further
reference to the Bench.
Rule is made returnable within three months.
JA/- (Anjana Prakash, J.)