High Court Patna High Court - Orders

Utpal Dutta vs The State Of Bihar & Ors on 9 September, 2011

Patna High Court – Orders
Utpal Dutta vs The State Of Bihar & Ors on 9 September, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CR. REV. No.1133 of 2011
                                       Utpal Dutta
                                          Versus
                                 The State Of Bihar & Ors
                                         -----------

02 09.09.2011 Issue notice to opposite party no. 2 in the limitation

petition as well as in the admission matter., both under ordinary process

and registered cover with A/D, for which requisites etc. must be filed

within a period of one week, failing which the limitation petition as also

the revision application shall stand rejected as against him without

further reference to a Bench. No notice is required to be issued to

opposite parties nos. 3 and 4 as they are minor under guardianship of

opposite party no. 2.

Put up this case immediately after service of notice.

(Amaresh Kumar Lal, J.)
Safik