IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.701 of 2011
The State Of Bihar & Anr
Versus
Bhagwan Singh
----------------------------------
3 05-08-2011 Issue notice in the appeal as well as in the
limitation matter upon the sole respondent by ordinary
process for which requisite etc. must be filed within a week,
failing which the memorandum of appeal shall stand
dismissed 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)
Naresh