Patna High Court – Orders
Ram Prasad Mandal &Amp; Anr vs The State Of Bihar &Amp; Ors on 18 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4089 of 2005
RAM PRASAD MANDAL & ANR
Versus
THE STATE OF BIHAR & ORS
-----------
05 18.01.2011 Both sides present.
Learned counsel for the petitioners, looking at the
marginal note(s), prays for and is granted 10 days time to take
steps for fresh service of notice on respondent nos. 6 to 10
under ordinary process for which requisites etc. must be filed
within the aforesaid time, failing which this application as
against the concerned respondents shall stand rejected without
further reference to a Bench.
Sym ( Kishore K. Mandal, J.)