IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.454 of 2011
Kaushal Kumar Verma
Versus
The State Of Bihar & Ors
-----------
2 19.7.2011 Issue notice upon respondents no.4 and 5 as
to why this appeal be not admitted or finally disposed of
at the stage of admission itself. Requisites for notice by
ordinary process must be filed within one week failing
which this appeal as against them shall stand rejected
without further reference to a Bench.
Rule is made returnable within 8 weeks.
List the matter after service of notice.
(Shiva Kirti Singh, J.)
(Shivaji Pandey, J.)
sk