Patna High Court – Orders
Manzar Hussian & Anr vs Md.Abbas & Ors on 6 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.11578 of 2011
Manzar Hussian & Anr
Versus
Md.Abbas & Ors
...
3 06.09.2011 Heard learned counsel for the petitioners.
Issue notice to respondent nos. 1 to 6 to show-
cause as to why this writ application be not admitted for
hearing or, if possible, disposed of at the stage of
admission itself under ordinary process as well as
registered cover with acknowledgement due on requisites
etc. being filed within two weeks, failing which, this writ
application shall stand rejected as against them without
further reference to a Bench.
SC ( Dr. Ravi Ranjan, J.)