IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.6975 of 2010
SANGITA KUMARI
Versus
THE STATE OF BIHAR & ORS
-----------
2 18/01/2011 Issue notice to respondent nos. 4 to 6 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 them without further reference to
the Bench.
List this matter after service of notice.
In the meantime, learned counsel for the State
may also seek instruction in the matter and file counter
affidavit.
AMIN/ (Ajay Kumar Tripathi, J.)