IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.14257 of 2009
RAM PRAVESH SINGH
Versus
THE STATE OF BIHAR & ORS
-----------
03/ 07.09.2010 Issue notice to respondent no.2 by both processes, i.e.
under ordinary process as well as under registered cover with A/D
for which Talbana and requisites etc. must be filed by the
petitioner within one week, failing which this writ petition as
against him shall stand dismissed without further reference to the
Bench.
Put up this case under the same heading retaining its
position immediately after receipt of the service report.
(S. N. Hussain, J.)
Sunil