IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.12239 of 2006
MD.HARIS
Versus
THE STATE OF BIHAR & ORS
-----------
2. 18.3.2011. Heard learned counsel for the petitioner and the
State.
Issue notice to the Respondent Nos. 5 and 6 under
ordinary process as well as registered cover with A/D to
show cause as to why this writ application be not admitted
for hearing or disposed of at the stage of admissions itself,
for which requisites etc. must be filed within two weeks,
failing which this writ application as against the concerned
respondents shall stand rejected without further reference to
a Bench.
Post this matter under the same heading either
after service of notice upon the concerned Respondents or
after their appearance, whichever is earlier.
In the meantime, the State may also seek
instruction and file counter affidavit.
( Dr. Ravi Ranjan, J)
P.S.