IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10365 of 2010
RAM BABU YADAV
Versus
THE STATE OF BIHAR & ORS
-----------
02. 7.3.2011 Issue notice to respondent No.10 both by registered
post as well as ordinary process for which requisites etc. must be
filed within a week. List after service of notice.
In the meantime, counsel for the State must seek
instruction and produce evidence to show that petitioner was also
noticed and heard before adjudication by the appellate authority
because it is a categorical assertion that he was not heard when the
order by the appellate authority was passed in terms of Anneure-
15.
rkp (Ajay Kumar Tripathi,J.)