IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.136 of 2011
THE STATE OF BIHAR & ORS
Versus
SURAJ MAHTO & ORS
-----------
2 25.01.2011 Let notice be issued upon the respondents in
the limitation matter as well as in the appeal for which
requisites etc. by registered cover with A/D as well as
under ordinary process must be filed within one week,
failing which the limitation application as well as the
memorandum of appeal shall stand dismissed without
further reference to a Bench.
After service of notice this matter should be
listed along with L.P.A. No. 12 of 2001 and other
analogous appeal for admission with limitation matter.
(Shiva Kirti Singh, J.)
( Dr. Ravi Ranjan, J.)
Spd/-