Patna High Court – Orders
Sarita Devi vs State Of Bihar &Amp; Ors on 16 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.160 of 2009
SARITA DEVI
Versus
STATE OF BIHAR & ORS
-----------
02. 16.09.2010 Let notices in the admission matter be issued to
O.P.Nos 2 to 5 for which requisites etc. under registered cover
with A/D as well as under ordinary process must be filed within
ten days, failing which the petition shall stand rejected without
further reference to the Bench.
( Kishore K. Mandal )
hr