High Court Patna High Court - Orders

Mostt.Chunu Kumari vs The State Of Bihar & Ors on 28 July, 2011

Patna High Court – Orders
Mostt.Chunu Kumari vs The State Of Bihar & Ors on 28 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    LPA No.611 of 2011
                                   Mostt.Chunu Kumari
                                             Versus
                                 The State Of Bihar & Ors
                                           -----------

2 28.7.2011 Issue notice to respondent no.8 as to why

this appeal be not admitted or finally disposed of at the

stage of admission itself, for which requisites by

ordinary process must be filed within one week failing

which this appeal as against her shall stand rejected

without further reference to a Bench.

Put up after service of notice.

The State counsel shall seek instruction in

the meantime. The case shall retain its position in the

list.

(Shiva Kirti Singh, J.)

(Shivaji Pandey, J. )
sk