High Court Patna High Court - Orders

Mahmad Mahmud Sah vs The State Of Bihar & Ors on 14 July, 2011

Patna High Court – Orders
Mahmad Mahmud Sah vs The State Of Bihar & Ors on 14 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  LPA No.425 of 2011
                                 Mahmad Mahmud Sah
                                           Versus
                               The State Of Bihar & Ors
                                         -----------

2 14-07-2011 Issue notice to respondents 6 to 8 as to why

this appeal be not admitted or finally disposed of at

the admission stage.

Requisite for notice by ordinary process must

be filed within a week, failing which this

memorandum of appeal as against respondents

concerned shall stand dismissed without further

reference to a Bench.

( Shiva Kirti Singh, J.)

( Shivaji Pandey, J)
Naresh