IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.3149 of 2011
Md.Ijhar Alam & Ors
Versus
The State Of Bihar & Ors
----------------------------------
4. 4.11.2011 It is stated by learned counsel for the
petitioners that the order was to issue notice to respondent
Nos. 10 to 20 only which he has complied within the time
granted. The said statement does not appear to be correct,
as respondent No.9, being the Pramukh of the Panchayat
Samiti, has to be noticed and was rightly issued notice by
the order dated 15.10.2011. The inadvertence is on the
part of the petitioners’ counsel.
However, in view of the statement of learned
counsel for the petitioners that the requisites, etc. have
been filed with respect to other eleven respondents within
time, the time for filing the requisites, etc. with respect to
respondent No.9 is extended till 8.11.2011. The order
dated 15.10.2011 is modified to the said extent.
VPS ( Ramesh Kumar Datta, J.)