IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.6910 of 2011
SADANAND MEHTA & ORS
Versus
THE STATE OF BIHAR & ORS
-----------
2 20.04.2011 Let notice in the admission matter be issued to
respondent Nos. 5 to 8 both under registered cover and
ordinary process requisites etc for which must be filed within
one week failing which the application as against the
concerned respondents shall stand rejected without further
reference to a Bench
List this matter after service of notice. Time in the
meanwhile shall be utilized by the State respondents to file
counter affidavit.
Learned counsel for the petitioner presses for
interim relief. Considering the materials on record, this Court
is not satisfied that a case for grant of interim relief is made
out.
( Kishore K. Mandal, J)
pkj