High Court Patna High Court - Orders

Prem Kumar Srivastava vs The State Of Bihar &Amp; Ors. on 13 April, 2011

Patna High Court – Orders
Prem Kumar Srivastava vs The State Of Bihar &Amp; Ors. on 13 April, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   MJC No.4988 of 2010
                                  Prem Kumar Srivastava
                                           Versus
                              THE STATE OF BIHAR & ORS.
                                         -----------

05/ 13.04.2011 Learned counsel for the petitioner prays that

I.A.No.883 of 2011 be considered as part of the MJC petition.

Since the interlocutory application is filed in connection

with the subject matter raised in the MJC petition it will be always

available to the petitioner to raise all the points included in the

interlocutory application at the time of deciding the MJC case.

Issue notice to respondent no.7 by both processes, i.e.

under ordinary process as well as under registered cover with A/D

for which requisites etc. must be filed by the petitioner within one

week, failing which this petition as against him shall stand rejected

without further reference to a Bench.

Put up this case under the same heading immediately

after receipt of the service report.

(S. N. Hussain, J.)

Sunil