High Court Patna High Court - Orders

Smt.Sakali Devi &Amp; Anr vs The State Of Bihar &Amp; Ors on 14 December, 2010

Patna High Court – Orders
Smt.Sakali Devi &Amp; Anr vs The State Of Bihar &Amp; Ors on 14 December, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CWJC No.20216 of 2010
                              SMT.SAKALI DEVI & ANR .
                                      Versus
                             THE STATE OF BIHAR & ORS .
                                   -----------

2/ 14/12/2010 Heard learned counsel for the petitioners and

learned counsel for the State.

Learned counsel for the petitioner submits that

the impugned order dated 30.11.2010 is in teeth of the

directions of this Court for the manner in which the

official respondents were required to proceed in C.W.J.C.

No.14407/02.

Issue notice to respondent No.2 both, under

registered cover with A.D. and by ordinary process,

requisites etc. for which must be filed within one week

failing which the application against respondent No.2,

shall stand rejected without further reference to a Bench.

List on report of service by either mode.

Pending disposal of this application, the

operation of the impugned order dated 30.11.2010 shall

remain stayed.

KC                                           ( Navin Sinha, J.)