High Court Patna High Court - Orders

The State Of Bihar & Ors vs Safdar Alam & Ors on 12 August, 2011

Patna High Court – Orders
The State Of Bihar & Ors vs Safdar Alam & Ors on 12 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  LPA No.827 of 2011
                               The State Of Bihar & Ors
                                           Versus
                                   Safdar Alam & Ors
                                         -----------

3. 12.08.2011 Issue notice upon respondents no. 1 to 4 in the

appeal as well as in the limitation matter and stay matter, for

which requisites etc. by ordinary process as well as by

registered post with A/D must be filed within two weeks,

failing which this appeal shall stand rejected as against them

without further reference to a Bench.

A copy of the memorandum of appeal,

limitation petition and stay petition should also be served

upon the counsel who generally appears on behalf of

dissolved Bihar State Agriculture Marketing Board and

receipt should be filed showing service within the same

period of two weeks.

Put up after service of notice.



                                      (Shiva Kirti Singh, J.)


Kanchan                               (Amaresh Kumar Lal, J.)