High Court Patna High Court - Orders

The State Of Bihar &Amp; Ors vs Ganesh Prasad &Amp; Ors on 6 July, 2010

Patna High Court – Orders
The State Of Bihar &Amp; Ors vs Ganesh Prasad &Amp; Ors on 6 July, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 LPA No.1063 of 2010
                            THE STATE OF BIHAR & ORS
                                         Versus
                              GANESH PRASAD & ORS
                                       -----------

2. 6.7.2010 Notice of hearing in the Letters Patent Appeal as

well as in the interlocutory application (I.A. No.5742 of

2010) for limitation to be returnable within one week from

the date of service of notice to the respondents.

Notice will be served through court process as

well as by registered post with acknowledgement due in

Limitation matter as well as Letter Patent Appeal No. 1063

of 2010, for which requisites must be filed within one week

from today failing which the Limitation Petition as well as

the Appeal shall stand dismissed without further reference to

the Bench.

Matter will be posted soon after service of notice

under the same heading.



                                           (R.M. Doshit, CJ.)


       Vinay/                              ( S. K. Katriar ,J. )