IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3279 of 2011
SITARAM
Versus
THE STATE OF BIHAR & ORS
-----------
2 23.02.2011 Let notice in the admission matter be issued to
respondent No. 3 both under registered cover with A/D and
ordinary process requisites etc for which must be filed within 07
days failing which the application as against the concerned
respondent shall stand rejected without further reference to a
Bench.
Learned counsel appearing on behalf of the State shall
also take instruction and file counter affidavit, if any, within four
weeks.
Post this matter after service of notice on the private
respondent.
( Kishore K. Mandal, J. )
pkj