Patna High Court – Orders
Rekha Devi vs The State Of Bihar & Anr. on 9 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.1132 of 2011
Rekha Devi
Versus
The State Of Bihar & Anr.
-----------
02 09.09.2011 The limitation petition will be considered at the time of
admission.
Issue notice to opposite party no. 2 in the limitation
petition as well as in the admission matter both under ordinary process
and registered cover with A/D, for which requisites etc. must be filed
within a period of one week, failing which the limitation petition as also
the revision application shall stand rejected as against him without
further reference to a Bench.
Put up this case immediately after service of notice.
(Amaresh Kumar Lal, J.)
Safik