IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.917 of 2010
THE STATE OF BIHAR & ORS
Versus
RAM BAHADUR SINGH & ORS
-----------
2 21/6/2010 From the submission, it appears that in
identical matter notice has been issued in limitation
matter.
Let notice be issued in limitation matter upon
respondent nos. 1 to 4, for which requisites by ordinary
process must be filed within one week failing which the
limitation petition as well as the appeal against them
shall stand dismissed without further reference to the
Bench.
The matter should be listed after service of
notice along with LPA. Nos.876 & 877 of 2010
( R. M. Doshit, CJ.)
(Shiva Kirti Singh, J.)
Neyaz/