IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.13881 of 2010
RAMAPATI TIWARI
Versus
THE STATE OF BIHAR & ORS
-----------
2. 27.8.2010 Learned counsel for the petitioner submits that
without signing the certificate and only on the basis of a
requisition received from the BDO, Mashrakh, Saran the
District Certificate Officer, Chapra has started the
proceedings and issued the notice. He further submits
that the order for issuing notice was ultimately passed on
7.7.2010 but the notice itself is dated 3.5.2010. He also
submits that the dues being of the year 1995-96 are
barred by limitation.
As prayed for by learned counsel for the State,
put up on 17th September, 2010 among zero cases in the
main list to enable her to seek instruction and file counter
affidavit in the matter.
S. Pandey ( Ramesh Kumar Datta, J.)