Patna High Court – Orders
Sweta Kumari vs The State Of Bihar & Ors on 16 November, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.19541 of 2011
Sweta Kumari
Versus
The State Of Bihar & Ors
----------------------------------
2. 16.11.2011 Issue notice to respondent No.6. 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.
VPS ( Ramesh Kumar Datta, J.)