IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.1145 of 2010
Mihir Kumar Jha & Ors
Versus
Union Of India & Ors
----------------------------------
5 04-08-2011 In view of office note, let service of notice
upon other respondents be accepted as valid.
Fresh notice be issued upon respondent nos.
11 and 12 only by registered cover with A/D at their
correct and present address. Necessary requisites must
be filed within two weeks, failing which this
application as against them shall stand rejected without
further reference to a Bench.
(Shiva Kirti Singh, J.)
(Shivaji Pandey, J.)
BKS/-