High Court Patna High Court - Orders

Suresh Prasad vs The State Of Bihar &Amp; Ors on 6 December, 2010

Patna High Court – Orders
Suresh Prasad vs The State Of Bihar &Amp; Ors on 6 December, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CWJC No.1893 of 2010
                                SURESH PRASAD
                                    Versus
                           THE STATE OF BIHAR & ORS
                                 -----------

2 6.12.2010 Issue notice to respondent nos. 10, 11 and 12 both

by registered post with A/D as well ordinary process for which

requisites etc. must be filed within one week.

List this case after receipt of the service of notice.

Learned counsel for the State must also seek

instruction and file counter affidavit as to why the order passed by

the tribunal is not being enforced.

RPS                              (Ajay Kumar Tripathi,J.)