IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.857 of 2011
In
Civil Writ Jurisdiction Case No. 12310 of 2010
======================================================
Ganesh Bhagat
…. …. Appellant/s
Versus
The State Of Bihar & Ors
…. …. Respondent/s
======================================================
Appearance :
For the Appellant/s : Mr. Ashutosh Jha
For the Respondent/s : —–
======================================================
3 14-09-2011 Issue notice in the limitation matter as well as in the
appeal upon respondents no.4 and 5. Requisites for notice by
ordinary process must be filed within one week failing which this
appeal as against them shall stand rejected without further
reference to a Bench.
Rule is made returnable within eight weeks.
Put up after service of notice.
(Shiva Kirti Singh, J)
(Shivaji Pandey, J)
sk