High Court Patna High Court - Orders

Md.Iquebal Alam vs The State Of Bihar &Amp; Ors on 9 February, 2011

Patna High Court – Orders
Md.Iquebal Alam vs The State Of Bihar &Amp; Ors on 9 February, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.9242 of 2010
                              MD.IQUEBAL ALAM
                                   Versus
                          THE STATE OF BIHAR & ORS
                                -----------

2 9.2.2011 Issue notice to respondent nos. 11 and 12 both by

registered post with A/D as well as ordinary process for which

requisites etc. must be filed within one week, failing which this

application as against them shall stand rejected without further

reference to a Bench.

List this case after service of notice.

In the meantime learned counsel for the State must

also seek instruction and file counter affidavit.

RPS                             (Ajay Kumar Tripathi,J.)