IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2615 of 2011
Sunil Sonu
Versus
The State Of Bihar & Ors
-----------
2. 19.9.2011 Issue notice to respondent Nos. 7 to 9. Requisites, etc.
both under ordinary process and registered cover with A/D must
be filed within one week, failing either of which the writ
application shall stand rejected without further reference to a
Bench.
Put up after service of notices in the main list.
As prayed for by learned counsel for the State, four
weeks’ time is allowed to enable him to file counter affidavit in
the matter.
Any action of the respondents, in the meantime, shall be
subject to the result of the writ application.
VPS ( Ramesh Kumar Datta, J. )