High Court Patna High Court - Orders

Rajeshwar Prasad Choudhary … vs The State Of Bihar &Amp; Ors on 25 March, 2011

Patna High Court – Orders
Rajeshwar Prasad Choudhary … vs The State Of Bihar &Amp; Ors on 25 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.12148 of 2010
                        RAJESHWAR PRASAD CHOUDHARY &OR
                                    Versus
                           THE STATE OF BIHAR & ORS
                                 -----------

2 25.3.2011 Issue notice to respondent nos. 8 to 11 and 13 both

by registered post with A/D as well as ordinary process for which

requisites etc. must be filed within one week, failing which this

application as against them shall stand rejected without further

reference to a Bench.

List this case after service of notice.

The power on behalf of respondent no.12 is being

filed today. Let it be kept on record. Respondent no.12 must file

counter affidavit in the meanwhile.

Learned counsel for the State may also seek

instruction on the issue and file counter affidavit.

RPS                              (Ajay Kumar Tripathi,J.)