IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.593 of 2011
CHANDRAMA SINGH
Versus
THE CHANCELLOR,BABASAHEB BHIMR
-----------
2 8-4-2011 Learned counsel for respondent no.7 is present. Let
him be served with a copy of limitation petition and the
memorandum of appeal. On hearing the parties the delay of
ten days in preferring this appeal is condoned.
If copy of the memorandum of appeal is not
served on the respondents within a week and receipt not filed
in the office, in that event the memorandum of appeal shall
stand dismissed without further reference to a Bench.
Let this appeal be listed for admission along with
L.P.A. No. 482 of 2011.
( Shiva Kirti Singh, J.)
( Prakash Chandra Verma)
Naresh