IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.1046 of 2009
Durgawati Devi
Versus
The State Of Bihar & Ors
-----------
3. 18.07.2011 Issue notice to opposite party nos. 2
to 4 in the limitation petition as well as in
the admission matter both under ordinary
process and registered cover, for which
requisites etc. must be filed within a period
of 10 days, failing which the limitation
petition as also the revision application shall
stand rejected as against them without further
reference to a Bench.
Put up this case immediately after
service of notice.
Kanchan (Amaresh Kumar Lal, J.)