IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.1963 of 2010
1. Pappu Yadav S/O Sri Ram Bilas Yadav R/O Ill.- Arangi, P.S.- Kadwa, Distt.-
Katihar
2. Bablu Kumar Yadav @ Bablu Yadav S/O Sri Ram Bilas Yadav R/O Ill.- Arangi,
P.S.- Kadwa, Distt.- Katihar
3. Raju Yadav S/O Sri Ram Bilas Yadav R/ O Ill.- Arangi, P.S.- Kadwa, Distt.-
Katihar
4. Chandan Kumar Yadav S/O Sri Ram Bilas Yadav R/O Ill.- Arangi, P.S.- Kadwa,
Distt.- Katihar
Versus
1. The State Of Bihar Through Collector Katihar Collectorate, Mirchibari, Katihar,
Distt.- Katihar
2. Collector, Katihar Collectorate Mirchibari, Katihar, Distt.- Katihar
3. The D.C.L.R., Katihar, S.D.O. Office Mirchibari, Katihar, Distt.- Katihar
4. Shib Nandan Prasad Bhagat S/O Late Rama Prasad R/O Vill.- Chandpur, P.S.-
Kadwa, Distt.- Katihar
5. Ganesh Prasad Bhagat S/O Late Rama Prasad R/O Vill.- Chandpur, P.S.-
Kadwa, Distt.- Katihar
6. Jai Nandan Bhagat S/O Late Rama Prasad R/O Vill.- Chandpur, P.S.- Kadwa,
Distt.- Katihar
------------------
3. 21.10.2011 Issue notice to respondents No. 4, 5 and 6 as to why
this petition be not admitted or finally disposed of at the stage
of admission. Requisites for notice by ordinary process must
be filed 9th November 2011, failing which this appeal
as against them shall stand rejected without further reference
to a Bench.
Rule is made returnable within eight weeks.
Put up after service of notice.
(Shiva Kirti Singh, J.)
(Shivaji Pandey, J.)
Mkc/
———–