IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.88 of 2011
LAL BAHADUR PRASAD YADAV
Versus
THE STATE OF BIHAR & ORS
-----------
2. 19.1.2011. Learned counsel for the appellant must serve a
copy of the memorandum of appeal and the limitation
petition in the office of the Advocate General, Bihar, Patna
and the receipt showing such service must be filed in the
Office within one week, failing which this appeal shall stand
rejected without further reference to a Bench.
Thereafter, the appeal should be listed ‘for
Admission’ alongwith the limitation petition.
( Shiva Kirti Singh, J)
( Dr. Ravi Ranjan, J)
P.S.