IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.1422 of 2010
STATE OF BIHAR & ORS
Versus
SRI PHULENA SINGH
-----------
3 17-9-2010 Issue notice in the limitation matter as well as in the
main appeal upon the sole respondent for which requisite by
ordinary process as well as by registered cover with A/D must
be filed within ten days, failing which the memorandum of
appeal shall stand dismissed without further reference to a
Bench.
Put up after service of notice for admission with
limitation petition.
( Shiva Kirti Singh, J.)
( Hemant Kumar Srivastava,J)
Naresh