IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.60 of 1995
THE UNION OF INDIA
Versus
JADU BHUIAN & ANR
-----------
9. 28.01.2011 By terms of order dated 3.12.2010 four weeks’
time was granted to the appellant to take steps for
fresh service of show cause notice in limitation matter
on respondent No.1 under registered cover with AD in
his present and correct address but the same has not
been complied with by the appellant till today.
Accordingly, the appellant is directed to take steps for
show cause notice in limitation matter on the
respondent No.1 under registered cover with AD in his
present and correct address within two weeks, failing
which the limitation application shall stand rejected.
S.S. (Mungeshwar Sahoo,J.)