Patna High Court – Orders
Harendra Singh vs The State Of Bihar on 14 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.193 of 2011
HARENDRA SINGH
Versus
THE STATE OF BIHAR
-----------
02/ 14th March 2011 Call for the lower court records in Sessions Trial
No.51/1989 from the court of Additional Sessions
Judge, FTC-4, East Champaran, Motihari.
Issue notice to respondents no.2 to 10 as to why
this appeal be not admitted or disposed of at the stage
of admission itself. Requisites for notice by ordinary
process must be filed within one week failing which
this appeal as against the aforesaid respondents shall
stand dismissed without further reference to the Bench.
Put up after service of notice and receipt of
records.
(Shiva Kirti Singh, J.)
(Gopal Prasad, J.)
perwez