IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.629 of 2011
The Bihar State Social Welfare Advisory Board & Anr .
Versus
Nutan Kumari & Ors .
-----------
2. 29.07.2011 Issue notice in the appeal as well as in the stay matter
upon respondent no.1 for which requisites by ordinary process as well
as by registered cover with A.D. must be filed within 2 weeks, failing
which this appeal, as against the respondent no.1 shall stand rejected
without further reference to a Bench.
Rule is made returnable within 8 weeks.
After service of notice, this appeal may be treated as
analogous to L.P.A.No. 689 of 2011 in which notice is said to have been
issued on 27th April 2011.
(Shiva Kirti Singh,J)
Jay/ ( Shivaji Pandey, J)