High Court Patna High Court - Orders

Ganesh Bhagat vs The State Of Bihar & Ors on 14 September, 2011

Patna High Court – Orders
Ganesh Bhagat vs The State Of Bihar & Ors on 14 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Letters Patent Appeal No.857 of 2011
                                                      In
                               Civil Writ Jurisdiction Case No. 12310 of 2010
                  ======================================================

Ganesh Bhagat
…. …. Appellant/s
Versus
The State Of Bihar & Ors
…. …. Respondent/s
======================================================
Appearance :

For the Appellant/s : Mr. Ashutosh Jha
For the Respondent/s : —–
======================================================

3 14-09-2011 Issue notice in the limitation matter as well as in the

appeal upon respondents no.4 and 5. Requisites for notice by

ordinary process must be filed within one week failing which this

appeal as against them shall stand rejected without further

reference to a Bench.

Rule is made returnable within eight weeks.

Put up after service of notice.

(Shiva Kirti Singh, J)

(Shivaji Pandey, J)

sk