High Court Patna High Court - Orders

The State Of Bihar & Ors vs Mr.Abhiram Trivedi on 2 August, 2011

Patna High Court – Orders
The State Of Bihar & Ors vs Mr.Abhiram Trivedi on 2 August, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Letters Patent Appeal No.653 of 2011
                                                 In
                         (CIVIL WRIT JURISDICTION CASE 4632/2010)
                                     The State Of Bihar & Ors
                                               Versus
                                       Mr.Abhiram Trivedi
3        2-8-2011

Issue notice to the sole respondent as to why this

appeal be not admitted or if possible, finally disposed of at

the stage of admission. Requisite for notice by ordinary

process as well as by registered cover with A/D must be

filed within ten days, failing which the memorandum of

appeal shall stand dismissed without further reference to a

Bench.

Also issue notice to the sole respondent in the

limitation matter as well as in the stay petition by ordinary

process as well as by registered cover with A/D for which

requisite etc. must be filed within ten days, failing

compliance with either of which the concerned petition shall

stand rejected without further reference to a Bench.

Rule is made returnable within six weeks.

Put up after service of notice.

( Shiva Kirti Singh, J.)

( Shivaji Pandey, J)
Naresh
2