High Court Patna High Court - Orders

Ramapati Tiwari vs The State Of Bihar &Amp; Ors on 27 August, 2010

Patna High Court – Orders
Ramapati Tiwari vs The State Of Bihar &Amp; Ors on 27 August, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CWJC No.13881 of 2010
                                 RAMAPATI TIWARI
                                        Versus
                            THE STATE OF BIHAR & ORS
                                      -----------

2. 27.8.2010 Learned counsel for the petitioner submits that

without signing the certificate and only on the basis of a

requisition received from the BDO, Mashrakh, Saran the

District Certificate Officer, Chapra has started the

proceedings and issued the notice. He further submits

that the order for issuing notice was ultimately passed on

7.7.2010 but the notice itself is dated 3.5.2010. He also

submits that the dues being of the year 1995-96 are

barred by limitation.

As prayed for by learned counsel for the State,

put up on 17th September, 2010 among zero cases in the

main list to enable her to seek instruction and file counter

affidavit in the matter.

     S. Pandey                                ( Ramesh Kumar Datta, J.)