IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9675 of 2010
SHUSHIL KUMAR CHAUDHARY
Versus
THE STATE OF BIHAR & ORS
-----------
2 14/02/2011 As prayed for, petitioner is permitted to complete
the address of respondent no. 7 in the cause title of the
writ application.
Issue notice to respondent no. 7 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 him without further reference to the
Bench.
List this matter after service of notice.
District Superintendent of Education, Darbhanga
shall file counter affidavit on behalf of the respondents in
the meantime.
AMIN/ (Ajay Kumar Tripathi, J.)