Patna High Court – Orders
The State Of Bihar Through The … vs Viveka Singh @ Viveka Pahalwan on 12 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Govt Appeal (DB) No 18 of 2011
The State of Bihar through the District Magistrate, Patna -Versus- Viveka Singh @ Viveka
Pahalwan
4 12.07.2011
This Government Appeal is barred by limitation.
Issue notice in the limitation matter as well as in the
admission matter. Notice to go both in ordinary course as well as by
registered post for which requisites etc must be filed within two weeks
failing which this application shall stand rejected without further
reference to the Bench.
Put up after notices are validly served.
M.E.H./ (Navaniti Prasad Singh)
(Ashwani Kumar Singh)