High Court Patna High Court - Orders

Shankar Ram vs The State Of Bihar & Ors on 12 September, 2011

Patna High Court – Orders
Shankar Ram vs The State Of Bihar & Ors on 12 September, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CWJC No.13737 of 2011
                                      Shankar Ram
                                          Versus
                              The State Of Bihar & Ors
                                        -----------

2 12.09.2011 Heard learned counsel for the petitioner and

the State.

Issue notice to the Respondent Nos. 6 to 9

under ordinary process as well as registered cover with

A/D to show cause as to why this writ application be not

admitted for hearing or disposed of at the stage of

admission itself, for which requisites etc. must be filed

within two weeks, failing which this writ application as

against the concerned respondents shall stand rejected

without further reference to a Bench.

Put up this case either after service of notice

upon the concerned respondents or their appearance,

whichever is earlier, within top ten cases under the same

heading.

    Sanjay-II                            ( Dr. Ravi Ranjan, J.)