IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Appeal No.947 of 2010
Anjani Kumar
Versus
Sri Shambhu Pd. & Ors
----------------------------------
3 22-11-2011 Issue notice to respondents no.1 and 2 as to
why this appeal be not admitted or finally disposed of
at the stage of admission. Requisites for notice by
ordinary process must be filed within one week, failing
which this appeal as against them shall stand dismissed
without further reference to a Bench.
Rule is made returnable within eight weeks.
Also call for lower court records so as to
reach this court within eight weeks.
Put up after service of notice and receipt of
lower court records.
(Shiva Kirti Singh, J.)
(Ahsanuddin Amanullah, J.)
BKS/-