IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2807 of 2011
SHYAM NANDAN SINGH
Versus
THE STATE OF BIHAR & ORS
-----------
02. 14.02.2011 Both sides present.
Let notices in the admission matter be issued to
respondent no.4, for which requisites etc. under registered cover
with A/D as well as ordinary process must be filed within a
week, failing which the petition shall stand rejected without
further reference to the Bench.
The State may also in the meanwhile take
instruction and file counter affidavit.
Put up after service of notice.
Any action taken in the meanwhile shall be subject
to the result of the writ petition.
( Kishore K. Mandal )
hr