Patna High Court – Orders
Kanti Kumari vs The State Of Bihar & Ors on 23 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.8953 of 2011
Kanti Kumari
Versus
The State Of Bihar & Ors
----------------------------------
2 23.8.2011 Issue notice to respondent no.7 both by registered cover
with A/D as well as ordinary process for which requisite etc. must be
filed within one week, failing which this application as against him
shall stand rejected without further reference to a Bench.
List this case after service of notice.
In the meantime respondent shall also file counter
affidavit.
( Ajay Kumar Tripathi, J.)
RPS