High Court Patna High Court - Orders

Hridya Narayan Singh vs The State Of Bihar &Amp; Ors on 14 February, 2011

Patna High Court – Orders
Hridya Narayan Singh vs The State Of Bihar &Amp; Ors on 14 February, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.2867 of 2011
                               HRIDYA NARAYAN SINGH
                                          Versus
                              THE STATE OF BIHAR & ORS
                                        -----------

02. 14.02.2011 Both sides present.

Let notices in the admission matter be issued to

respondent no.8, for which requisites etc. under registered cover

with A/D as well as under ordinary process must be filed within

a week, failing which the petition shall stand rejected without

further reference to the Bench.

List this matter in usual course after service of

notice.

In the meanwhile, the State-respondents may file

counter affidavit.

Any action taken pursuant to the order dated

30.08.2010 passed by the respondent-Director, Consolidation,

shall be subject to the result of the application.

( Kishore K. Mandal )
hr