IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11124 of 2010
NANDU PASWAN
Versus
THE STATE OF BIHAR & ORS
-----------
2 15/03/2011 Issue notice to respondent nos. 8 to 11 both by
registered post with A/D as well as under ordinary
process for which necessary requisites must be filed
within ten days, failing which this writ application shall
stand dismissed as against them without further reference
to the Bench.
Let this matter come up after service of notice.
In the meantime, learned counsel for the State
will also seek instruction in the matter and file counter
affidavit.
AMIN/ (Ajay Kumar Tripathi, J.)