IN THE HIGH COURT OF JUDICATURE AT PATNA
First Appeal No.58 of 2010
Akhil Bhartiya Paryavaran Evam Gramin Vikas Sansthan &
Anr.
Versus
Janak Singh & Ors.
----------------------------------
09. 20.09.2011. It appears that on 09.09.2011, it was
specifically directed that notice in limitation matter
may be issued. However, in the 3 rd line, it is
mentioned as the appellant shall take steps for
appeal notice in limitation matter instead of
appellant shall take steps for notice in limitation
matter. In other words, the word “appeal” is
wrongly typed in between word “for & notice in
limitation”. Therefore, the word “appeal” is deleted
and accordingly, the order stands modified.
Sanjeev/- (Mungeshwar Sahoo,J.)