Patna High Court – Orders
Nawal Kishore vs The State Of Bihar & Ors on 1 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10067 of 2011
Nawal Kishore
Versus
The State Of Bihar & Ors
-----------
02. 01.07.2011. Issue notice to the respondent No.2 to 5 in
admission matter.
The petitioner shall take steps for notice in
admission matter in ordinary process as well as
registered post both within one week. Peremptory.
In the meantime, the operation of the impugned
order shall remain stayed.
Sanjeev/- (Mungeshwar Sahoo,J.)