High Court Patna High Court - Orders

Tardih Prakhand Matsyajivi Swa vs The State Of Bihar &Amp; Ors on 2 July, 2008

Patna High Court – Orders
Tardih Prakhand Matsyajivi Swa vs The State Of Bihar &Amp; Ors on 2 July, 2008
        IN THE HIGH COURT OF JUDICATURE AT PATNA
                      LPA No.194 of 2008
            TARDIH PRAKHAND MATSYAJIVI SWA...
                           Versus
                 THE STATE OF BIHAR & ORS
                          -----------

For the appellant : Mr. R.B.Mahto
Sr. Advocate, with
Mr. M. Chatterjee

PRESENT

Hon’ble the Chief Justice
&
Hon’ble Mr. Justice Kishore K. Mandal

Dated, the 2nd July, 2008

Let notice of appeal as well as limitation petition be

issued to the respondents.

Requisite process fee, notice and registered cover with

A/D shall be filed within one week from today failing which the

appeal as well as the limitation petition shall stand rejected without

further reference to the Court.

Notice is made returnable on 16th September, 2008.

R.M. Lodha, CJ.

Neyaz Kishore K. Mandal, J