High Court Patna High Court - Orders

Neeraj Kumar Singh vs The State Of Bihar &Amp; Ors on 3 March, 2011

Patna High Court – Orders
Neeraj Kumar Singh vs The State Of Bihar &Amp; Ors on 3 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CWJC No.10147 of 2010
                              NEERAJ KUMAR SINGH
                                        Versus
                            THE STATE OF BIHAR & ORS
                                      -----------

2 03/03/2011 Let Md. Ahrar Alam be impleaded as party

respondent to this writ application, as prayed for.

Issue notice to the newly impleaded respondent

as well as respondent no. 7 both under registered post

with A/D as well as under ordinary mode for which

necessary requisites must be filed within one week,

failing which this writ application shall stand dismissed

as against them without further reference to the Bench.

Let this matter be listed after service of notice.

In the meantime, learned counsel for the State

may also seek instruction in the matter and file counter

affidavit.

    AMIN/                         (Ajay Kumar Tripathi, J.)