High Court Patna High Court - Orders

The Managing Director Bihar … vs Nisar Khan @ Nisar Ahmad Khan on 5 August, 2011

Patna High Court – Orders
The Managing Director Bihar … vs Nisar Khan @ Nisar Ahmad Khan on 5 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA


                          Letters Patent Appeal No.699 of 2011


               The Managing Director Bihar Industrial Area Devp.Authority&
                                         Versus
                          Nisar Khan @ Nisar Ahmad Khan

3   5-8-2011

Issue notice to respondent no.1 in the appeal as

to why this appeal be not admitted or if possible, disposed

of at the stage of admission.

Requisite for notice by ordinary process must be

filed within a week, failing which the memorandum of

appeal shall stand dismissed without further reference to a

Bench.

Also issue notice in the limitation matter as well

as in the stay matter by ordinary process for which requisite

etc. must be filed within a week, failing which the petition

in question shall stand rejected without further reference to

a Bench.

Let a copy of memorandum of appeal along with

other petitions be served in the office of the Advocate

General and receipt showing service must be filed within a

week.

Put up after service of notice. The matter should
2

be treated as analogous to L.P.A. No. 353 of 2008 if the

same is still pending.

( Shiva Kirti Singh, J.)

( Shivaji Pandey, J)
Naresh