IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.12159 of 2011
Israt
Versus
The State Of Bihar & Anr
----------------------------------
3. 1.8.2011. Issue notice to newly added
respondent no.3 through ordinary post as
well as registered cover with A/D to show
cause as to why this application be not
disposed of at the stage of admission
itself, for which requisites etc. must be
filed within a week, failing which this
application shall stand rejected without
further reference to a Bench.
In the meanwhile, learned counsel
for the State may also get instruction and
file counter affidavit.
List this case either after
service of notice or after appearance of
respondent no.3.
N.H./ ( Rakesh Kumar,J.)