High Court Patna High Court - Orders

Jagdish Paswan vs The State Of Bihar & Ors on 18 October, 2011

Patna High Court – Orders
Jagdish Paswan vs The State Of Bihar & Ors on 18 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.4392 of 2011
                                      Jagdish Paswan
                                            Versus
                                 The State Of Bihar & Ors
                                          -----------

06 18.10.2011 Learned counsel for the petitioner seeks liberty of

this Court to correct the typographical error in the cause title with

regard to Respondent no.8 during the course of day. Permission is

granted.

Learned counsel appearing on behalf of Respondent

nos. 9 and 10 takes notice and undertakes to file Vakalatnama.

Issue fresh notice to Respondent no.8 with the

correct address both by Registered cover with A.D. as also by

ordinary process, for which requisites etc., must be filed within

three weeks from today, failing which the writ petition shall stand

rejected as against the concerned respondent.

     Chandran                                                    (T.Meena Kumari, J.)


                                                                       (Vikash Jain, J.)