Patna High Court – Orders
Upendra Mahto vs State Of Bihar &Amp; Ors on 2 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.1564 of 2010
UPENDRA MAHTO
Versus
STATE OF BIHAR & ORS
-----------
02 02.11.2010 Let notice in the limitation petition (I.A.No. 2130 of
2010) be issued to opposite party nos. 2 to 6 under ordinary
process as well as registered cover with A/D for which requisites
etc. must be filed within a period of 02 weeks, failing which this
application as against the concerned opposite parties shall stand
rejected without further reference to a Bench.
Sym ( Kishore K. Mandal, J.)