IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.1002 of 2011
Sunita Devi
Versus
The State Of Bihar & Ors
--------
05 12.08.2011 Learned counsel for the petitioner and respondent
Corporation are present.
Let notice in the admission matter be issued to respondent
nos. 6 and 7 through ordinary process for which requisites etc. must
be filed within a period of 07 days, failing which this application as
against the concerned respondents shall stand rejected without further
reference to a Bench.
Post this matter as the last zero item after service of notice
on respondent nos. 6 and 7.
The time in the meanwhile shall be utilized by the parties
to complete the pleadings.
Sym ( Kishore K. Mandal, J.)