High Court Patna High Court - Orders

The Union Of India vs Jadu Bhuian &Amp; Anr on 28 January, 2011

Patna High Court – Orders
The Union Of India vs Jadu Bhuian &Amp; Anr on 28 January, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 FA No.60 of 1995

                                   THE UNION OF INDIA
                                          Versus
                                   JADU BHUIAN & ANR
                                        -----------

9. 28.01.2011 By terms of order dated 3.12.2010 four weeks’

time was granted to the appellant to take steps for

fresh service of show cause notice in limitation matter

on respondent No.1 under registered cover with AD in

his present and correct address but the same has not

been complied with by the appellant till today.

Accordingly, the appellant is directed to take steps for

show cause notice in limitation matter on the

respondent No.1 under registered cover with AD in his

present and correct address within two weeks, failing

which the limitation application shall stand rejected.

S.S.                                              (Mungeshwar Sahoo,J.)