IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.1218 of 2011
Mahesh Kumar Sharma @ Mahesh Sharma
Versus
The State Of Bihar & Anr.
-----------
2. 23.09.2011 The limitation petition will be considered at the time of
admission.
Issue notice to Opposite Party No. 2 in the limitation
matter as well as in the admission matter, as to why, the petition will
not be allowed/disposed of at the time of admission itself, under the
ordinary process for which requisites etc. must be filed within a period
of one week, failing which this application shall stand rejected as
against the concerned opposite party without further reference to a
Bench.
Put up this matter for admission immediately after receipt
of service report.
(Amaresh Kumar Lal, J.)
Saif/-