High Court Patna High Court - Orders

Rekha Sharma vs The State Of Bihar &Amp; Ors on 14 December, 2010

Patna High Court – Orders
Rekha Sharma vs The State Of Bihar &Amp; Ors on 14 December, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.3735 of 2010
                                  REKHA SHARMA
                                        Versus
                            THE STATE OF BIHAR & ORS
                                      -----------

2 14/12/2010 Issue notice to respondent no. 10 both under

registered post with A/D as well as under ordinary mode

for which necessary requisites must be filed within one

week failing which this writ application shall stand

dismissed as against her without further reference to the

Bench.

List this matter after service of notice.

In the meantime learned counsel for the State

will also seek instruction and file counter affidavit.

    AMIN/                          (Ajay Kumar Tripathi, J.)