IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.12863 of 2009
Ram Gulam Prasad
Versus
The State Of Bihar & Ors
-----------
4. 12.08.2011 The contest is between the petitioner and
private respondent no. 6 for seniority. Registered
notice was issued to respondent no. 6. After 30 days
when the acknowledgment was not received orders
were passed for deemed service of notice. The Court
considers it proper to direct that respondent no. 5
shall suitably apprise respondent no. 6 under whom
the latter is working with regard to the pendency of
the present case so that if he desires he may appear
to contest.
Let the respondent no. 5 serve a copy of
the present order on respondent no. 6 and file an
affidavit of proof of service.
Let a copy of this order be handed over to
Mr. Mayank Rukhaiyar, A.C. to G.A.-3.
List this matter at the same position under
the same heading after three weeks.
P. Kumar ( Navin Sinha, J.)