Patna High Court – Orders
Mohan Prasad vs Hindutan Fertillzer Corpn.Limi on 13 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.6568 of 2011
MOHAN PRASAD
Versus
HINDUTAN FERTILLZER CORPORATION LIMITED & ORS.
-----------
2 13.04.2011 Issue notice to all the respondents through
ordinary post as well as registered cover to show cause as to why
this application be not disposed of at the admission stage itself,
for which, requisites etc. must be filed within two weeks, failing
which, the entire petition against the concerned respondents shall
stand rejected without further reference to a Bench.
(Rakesh Kumar, J.)
Praful