IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2233 of 2011
SAKENDRA SINGH DHRUB
Versus
THE HINDUSTAN PETROLEUM CORPORATION LTD & ORS.
-----------
04/ 18.03.2011 Heard learned counsel for the petitioner and learned
counsel for the Hindustan Petroleum Corporation Ltd. and its
authorities (respondent nos. 1 to 4).
Issue notice to private respondent no.5 by both
processes, i.e. under ordinary process as well as under registered
cover with A/D, for which requisites etc. must be filed by the
petitioner within two weeks, failing which this writ petition as
against her shall stand dismissed without further reference to a
Bench.
Put up this case immediately after receipt of the service
report under the heading ‘Admission’ in regular course.
In the meantime, learned counsel for respondent nos. 1
to 4 may seek instructions and file counter affidavit.
(S. N. Hussain, J.)
Sunil