IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.611 of 2011
Mostt.Chunu Kumari
Versus
The State Of Bihar & Ors
-----------
2 28.7.2011 Issue notice to respondent no.8 as to why
this appeal be not admitted or finally disposed of at the
stage of admission itself, for which requisites by
ordinary process must be filed within one week failing
which this appeal as against her shall stand rejected
without further reference to a Bench.
Put up after service of notice.
The State counsel shall seek instruction in
the meantime. The case shall retain its position in the
list.
(Shiva Kirti Singh, J.)
(Shivaji Pandey, J. )
sk