IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.418 of 2011
Pawan Kumar
Versus
The State Of Bihar & Ors
-----------
2 14.7.2011 Issue notice to respondents no. 6, 7 and 10
as to why this appeal be not admitted or finally disposed
of at the stage of admission itself. Requisites for notice
by ordinary process must be filed within one week
failing which this appeal shall stand rejected as against
them without further reference to a Bench.
Rule is made returnable within 8 weeks.
After notice, the matter should be listed
amongst first 10 cases.
(Shiva Kirti Singh, J.)
(Shivaji Pandey, J.)
sk