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