IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10802 of 2011
Md.Asgher Ali
Versus
The State Of Bihar & Ors
-----------
2 08.07.2011 Upon hearing the learned counsel for the respondents as well as
State, in view of the nature of the issues involved in the present writ
petition, let notices be issued to respondents no. 7 to 9, both under
registered cover with A/D as well as ordinary process, for which
requisites etc. must be filed within two weeks from today.
List this case immediately upon service of notice. In the
meantime, the State is also directed to file its counter affidavit.
( Ahsanuddin Amanullah, J. )
Sudha