IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.984 of 2010
KAPILDEO SINGH
Versus
THE STATE OF BIHAR & ORS
-----------
2. 30.06.2010. Let the limitation matter be considered at the
time of admission.
In the meantime learned counsel for the
appellant should serve two copies of the Memo of
Appeal in the Office of the learned Advocate General
and file receipt within one week thereof failing which the
Memo of Appeal shall stand rejected without further
reference to the Bench.
( R.M. Doshit, CJ )
( Shiva Kirti Singh, J )
Dilip