Patna High Court – Orders
Khawaja Salahuddin vs The State Of Bihar & Ors on 8 November, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.19182 of 2011
Khawaja Salahuddin
Versus
The State Of Bihar & Ors
----------------------------------
2 08.11.2011 Issue notice to respondent no. 2 to 4 to file show cause
as to why this writ petition be not disposed of at the stage of
admission itself.
Notices to go through ordinary post as well as registered
cover with A/D, for which, requisites must be filed within two
weeks, failing which, this writ petition shall stand dismissed so far
as respondent no. 2 to 4 are concerned.
In the meanwhile, Sri Amresh Kumar, learned A.C. to
Government Pleader No. 20, may also get instruction.
Praful ( Rakesh Kumar, J.)