High Court Patna High Court - Orders

Harishchand Ray vs The State Of Bihar &Amp; Ors on 25 March, 2011

Patna High Court – Orders
Harishchand Ray vs The State Of Bihar &Amp; Ors on 25 March, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CWJC No.1992 of 2011
                                   HARISHCHAND RAY
                                           Versus
                               THE STATE OF BIHAR & ORS
                                         -----------

06 25.03.2011 Re. I.A. No. 2173 of 2011

Present interlocutory application has been filed

seeking permission of the Court to file requisites for service of

notice on respondent no.3 by modifying order dated 23.02.2011.

It is the stand of the petitioner that requisites for

service of notice, as per the said order, were filed within time for

issuance thereof on respondent nos. 4 to 6 but by mistake

requisites could not be filed for service of notice on respondent

no.3.

Having heard learned counsel for the petitioner and

the State, the said application is allowed. Petitioner is permitted

to file requisites for service of notice on respondent no.3 by

ordinary process as well as registered cover with A/D for which

requisites etc. must be filed within a period of 07 days from

today, failing which this application as against the concerned

respondent shall stand rejected without further reference to a

Bench.

The order dated 23.02.2011 is clarified/modified to

that extent only.

I.A. No. 2173 of 2011 stands disposed of.

Sym/                                        ( Kishore K. Mandal, J.)