IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.827 of 2011
The State Of Bihar & Ors
Versus
Safdar Alam & Ors
-----------
3. 12.08.2011 Issue notice upon respondents no. 1 to 4 in the
appeal as well as in the limitation matter and stay matter, for
which requisites etc. by ordinary process as well as by
registered post with A/D must be filed within two weeks,
failing which this appeal shall stand rejected as against them
without further reference to a Bench.
A copy of the memorandum of appeal,
limitation petition and stay petition should also be served
upon the counsel who generally appears on behalf of
dissolved Bihar State Agriculture Marketing Board and
receipt should be filed showing service within the same
period of two weeks.
Put up after service of notice.
(Shiva Kirti Singh, J.)
Kanchan (Amaresh Kumar Lal, J.)