IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.8668 of 2011
Mahesh Prasad Thakur
Versus
The State Of Bihar & Ors
-----------
2/ 18.08.2011 Issue notice to respondent no.4 under ordinary
process, for which Talbana etc. must be filed within one week,
failing which this application shall stand rejected against the
concerned respondent without further reference to a Bench.
Put up this case after receipt of service of notice.
The time in the meanwhile may be utilized by the
State to file counter affidavit.
(Samarendra Pratap Singh, J.)
Uday/