IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10154 of 2010
UMESH KUMAR
Versus
THE STATE OF BIHAR & ORS
-----------
2 03/03/2011 Issue notice to respondent nos. 6 and 7 both
under registered cover with A/D as well as under
ordinary mode for which necessary requisites must be
filed within one week, failing which this writ application
shall stand dismissed as against them without further
reference to the Bench.
Let this matter be listed after service of notice.
In the meantime, learned counsel for the State
will also seek instruction whether the assertions made in
the writ application are correct or not and file counter
affidavit.
AMIN/ (Ajay Kumar Tripathi, J.)