High Court Patna High Court - Orders

Yogendra Prasad Sinha vs The State Of Bihar & Ors on 4 July, 2011

Patna High Court – Orders
Yogendra Prasad Sinha vs The State Of Bihar & Ors on 4 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA

                  CIVIL WRIT JURISDICTION CASE No.12200 of 2006

    ====================================================
                    YOGENDRA PRASAD SINHA - Petitioner/s(s)
                                      Versus
                   THE STATE OF BIHAR & ORS - Respondent/s(s)

    ====================================================
                 CORAM: HONOURABLE DR. JUSTICE RAVI RANJAN
                                 ORAL ORDER

2 04.07.2011 Heard learned counsel for the petitioner.

Issue notice to the respondent nos. 7 to 9 under ordinary

process as well as registered cover with A/D to show cause as to

why this application be not admitted for hearing or disposed of at

the stage of admission itself for which requisites etc. must be

filed within two weeks, failing which this application shall stand

rejected against them without further reference to a Bench.

Mr. D.K.Sinha, learned A.A.G. II appears on behalf of

the respondent nos. 5 & 6 and undertakes to seek instruction

and file counter affidavit, if required.

In the meantime let no coercive action be taken against

the petitioner till further order with respect to Certificate Case

No. 1 of 2003 – 04.

     Spd/-                                ( Dr. Ravi Ranjan, J.)