IN THE HIGH COURT OF JUDICATURE AT PATNA
G. APP. (DB) No.6 of 2011
THE STATE OF BIHAR
Versus
BINDESHWARI SAH AND ORS.
-----------
4 11.3.2011 Issue notice in the limitation matter and
also in the appeal. Requisites for notice must be filed
within two weeks failing which the memo of appeal shall
stand rejected without further reference to the Bench.
Call for the lower court records.
Rule is made returnable within eight weeks.
(Shiva Kirti Singh, J.)
(Gopal Prasad, J.)
sk