IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.17153 of 2011
Nibha Kumari
Versus
The State Of Bihar & Ors
----------------------------------
2 18.10.2011 Issue notice to respondent nos. 7, 8 and 9 both by
registered post with A/D as well as ordinary process for which
requisites etc. must be filed within one week, failing which this
application as against them shall stand rejected without further
reference to a Bench.
List this case after service of notices on respondent nos. 7,
8 and 9.
In the meantime counsel for the State will also seek
instruction and file counter affidavit as to the reason for non-payment.
( Ajay Kumar Tripathi, J.)
RPS