IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.7589 of 2010
PREMA GAUTAM
Versus
THE STATE OF BIHAR & ORS
-----------
2 24/01/2011 Issue notice to respondent no. 12 both under
registered cover 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 her without further reference to the
Bench.
List this matter after service of notice.
In the meantime, learned counsel for the State
may seek instruction in the matter and file counter
affidavit, if so advised.
AMIN/ (Ajay Kumar Tripathi, J.)