IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.358 of 2008
RAJENDRA MOCHI & ORS
Versus
THE STATE OF BIHAR & ORS
-----------
04. 06.10.2010 Learned counsel for the petitioner is
permitted to add the details of the Department of
Revenue and Land Reforms in the status of opposite
party no.1.
Learned counsel for the petitioner submits
that the order of the Court remains un-complied
insofar as three petitioners are concerned.
Let the Secretary, Department of Revenue
and Land Reforms appear in person to show cause as
to why charges be not framed against him.
List this matter on 24th of November, 2010
at the same position.
P.K. ( Navin Sinha, J.)