IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.512 of 2010
SHAMBHU NATH JHA
Versus
THE STATE OF BIHAR & ORS
-----------
4 21/6/2010 Learned counsel for the Lalit Narayan Mishra
Institute prays for three weeks’ time to seek instructions
in respect of limitation matter as well as on merits.
In the facts of the case, let this matter be listed
under the heading for admission after three weeks along
with limitation matter.
In the meantime, a copy of the limitation
petition as well as the letters patent appeal should be
served upon the office of the Advocate General, Bihar,
within one week, failing which the limitation petition
shall stand rejected without further reference to the
Bench and as a natural corollary the appeal shall also
stand dismissed.
( R. M. Doshit,CJ.)
(Shiva Kirti Singh, J.)
Neyaz/