IN THE HIGH COURT OF JUDICATURE AT PATNA
CRIMINAL REVISION No.781 of 2011
PARAMHANS SINGH @ PARBHANSH SINGH & Anr.
Versus
THE STATE OF BIHAR & ORS
..........
2. 05.07.2011 Issue notice to opposite party nos. 2 and 3 in
the limitation as well as in the admission matter both
under ordinary process and registered cover. Requisites
etc. for which must be filed within a period of one week
from today, failing which the limitation petition as well
as the revision petition shall stand rejected as against
them without further reference to a Bench.
Put up this case immediately after service of
notice.
(Amaresh Kumar Lal, J.)
kanchan