High Court Patna High Court - Orders

Ramchandra Rai vs The State Of Bihar &Amp; Ors on 6 September, 2010

Patna High Court – Orders
Ramchandra Rai vs The State Of Bihar &Amp; Ors on 6 September, 2010
                           IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CIVIL WRIT JURISDICTION CASE No.12744 of 2010

                      ====================================================
                                           RAMCHANDRA RAI
                                                 Versus
                                        THE STATE OF BIHAR & ORS
                      ====================================================
                      Appearance :
                      For the Petitioner:  Mrs. M.Chatterjee, Advocate
                      For the Respondent: Mr. Alok Ranjan, A.C. to G.P.-9
                      ====================================================
                      CORAM: HONOURABLE THE CHIEF JUSTICE
                                and
                                HONOURABLE MR. JUSTICE JYOTI SARAN

                      ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

3. 6.9.2010. Learned Government Advocate Mr. Alok
Ranjan has appeared for the respondent authorities. He
states that as yet no instructions have been received by
the learned Advocate.

Let notice be issued to respondent no.4, to be
made returnable on 27th September 2010. Respondent
No.4 will respond to the notice forthwith. Notice be
served through Court process. Requisites will be filed
within one week from today.

Stand over to 27th September 2010.

(R.M. Doshit, CJ)

(Jyoti Saran, J)
Pawan/-