High Court Patna High Court - Orders

Nutan Kala Kendra vs The State Of Bihar & Ors on 11 November, 2011

Patna High Court – Orders
Nutan Kala Kendra vs The State Of Bihar & Ors on 11 November, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Civil Writ Jurisdiction Case No.13268 of 2011
                                      Nutan Kala Kendra
                                              Versus
                                   The State Of Bihar & Ors
                                 ----------------------------------

05/ 11.11.2011 Heard learned counsel for the petitioner and learned

counsel for respondent nos.1 to 3. No one appears for Muzaffarpur

Municipal Corporation or its authorities.

Issue notices to respondent nos.4 to 9 under ordinary

process as well as under registered cover with A/D for which

requisites etc. must be filed by the petitioner within two weeks, failing

which this writ petition as against them shall stand dismissed without

further reference to a Bench.

Put up this case under the heading ‘Admission’ in

regular course immediately after receipt of the service report.

In the meantime, learned counsel for respondent nos.1

to 3 must seek instructions and file counter affidavit.

      Harish                                       (S.N.Hussain, J.)