IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.15701 of 2006
The Div.Manager,New India Assurance
Versus
The State Of Bihar & Anr
-----------
2 19.07.2011 Heard learned counsel for the petitioner.
Issue notice to the Respondent No. 2 under
ordinary process as well as registered cover with A/D to
show cause as to why this writ application be not
admitted for hearing or disposed of at the stage of
admission itself, for which requisites etc. must be filed
within one week, failing which this writ application as
against the concerned respondent shall stand rejected
without further reference to a Bench.
( Dr. Ravi Ranjan, J.)
Sanjay-II