IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.64 of 2011
RADHA MOHAN SINGH
Versus
THE UNION OF INDIA & ANR
-----------
2 17.1.2011 Let a copy of the limitation petition as well
as memorandum of appeal be served on learned Standing
Counsel for the Union of India, Mr Raghib Ahsan and
receipt showing such service be filed in the office within
one week failing which this appeal shall stand rejected
without further reference to the Bench.
Put up under the same heading after ten
days.
(Shiva Kirti Singh, J.)
(Dr Ravi Ranjan, J.)
sk