IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.734 of 2011
In
(CIVIL WRIT JURISDICTION CASE 2071/2007)
The State Of Bihar & Ors
Versus
Rakesh Kumar & Ors
----------------------------------
3 11-08-2011 Issue notice to respondents no.1 to 10 in the
appeal as well as in the limitation matter for which
requisites etc. 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 six weeks.
If a stay petition is filed, the same shall be
considered after service of notice.
(Shiva Kirti Singh, J.)
(Amaresh Kumar Lal, J.)
BKS/-