High Court Patna High Court - Orders

Upendra Mishra vs The State Of Bihar &Amp; Ors on 9 February, 2011

Patna High Court – Orders
Upendra Mishra vs The State Of Bihar &Amp; Ors on 9 February, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.9221 of 2010
                               UPENDRA MISHRA
                                   Versus
                          THE STATE OF BIHAR & ORS
                                -----------

2 9.2.2011 Issue notice to respondent no.4 both by registered

post with A/D as well as ordinary process for which requisites etc.

must be filed within one week, failing which this application as

against him shall stand rejected without further reference to a

Bench.

List this case after service of notice.

Learned counsel for the State must also seek

instruction and file counter affidavit.

RPS                             (Ajay Kumar Tripathi,J.)