High Court Patna High Court - Orders

Durga Das vs The State Of Bihar & Ors on 19 July, 2011

Patna High Court – Orders
Durga Das vs The State Of Bihar & Ors on 19 July, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CWJC No.15703 of 2006
                                      Durga Das
                                         Versus
                             The State Of Bihar & Ors
                                       -----------

2 19.07.2011 Heard learned counsel for the petitioner.

No one appears on behalf of the State.

Issue notice to the Respondent Nos. 5 to 13

under ordinary process as well as registered cover with

A/D to show cause as to why this writ application be not

admitted for hearing or disposed of at the stage of

admission itself, for which requisites etc. must be filed

within two weeks, failing which this writ application as

against the concerned respondents shall stand rejected

without further reference to a Bench.

Put up this case immediately either after

service of notice or appearance of the concerned

respondents, whichever is earlier.

In the meantime, learned counsel for the State

may also seek instruction and file counter affidavit, if

required.

( Dr. Ravi Ranjan, J.)
Sanjay-II