High Court Patna High Court - Orders

Rakesh Hazra vs The State Of Bihar & Ors on 13 July, 2011

Patna High Court – Orders
Rakesh Hazra vs The State Of Bihar & Ors on 13 July, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA

                    CIVIL WRIT JURISDICTION CASE No.1038 of 2011

             ====================================================
                                    RAKESH HAZRA - Petitioner/s(s)
                                                    Versus
                          THE STATE OF BIHAR & ORS - Respondent/s(s)
             ====================================================
                                          Appearance :
                     For the Petitioner/s: Mr. SHIV KUMAR DWIVEDY
                     For the Respondent/s: Mr. PRASOON SINHA GA2
             ====================================================
           CORAM: HONOURABLE MR. JUSTICE SAMARENDRA PRATAP SINGH
                                            DATE: 13-07-2011
                                               ORAL ORDER

(Per: HONOURABLE MR. JUSTICE SAMARENDRA PRATAP SINGH)

2 13.7.2011 Issue notice to Respondent nos.5 and 6 under ordinary

process, requisites for which must be filed within two weeks,

failing which this application, as against them, shall stand rejected

without further reference to a Bench.

Put up on service of notice.

The time in the meanwhile may be utilized by the

parties for completion of the pleadings.

(S.P.Singh,J)
KHAN