IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.20378 of 2010
JAGARANATH YADAV & ANR
Versus
THE STATE OF BIHAR & ORS
-----------
2 21.12.2010 Counsel for the petitioners submits that the matter may
be settled between him and the private respondent once notice is
issued by this Court.
Let notice in the admission matter be issued to
respondent No. 7 both under registered cover with A/D and
ordinary process requisites etc for which must be filed on or
before 6th January, 2011 failing which the application as against
the concerned respondent shall stand rejected without further
reference to a Bench.
List this matter after service of notice. Time in the
meanwhile may be utilized by the State respondent to file counter
affidavit, if any.
( Kishore K. Mandal, J. )
pkj