IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.1133 of 2011
Utpal Dutta
Versus
The State Of Bihar & Ors
-----------
02 09.09.2011 Issue notice to opposite party no. 2 in the limitation
petition as well as in the admission matter., both under ordinary process
and registered cover with A/D, for which requisites etc. must be filed
within a period of one week, failing which the limitation petition as also
the revision application shall stand rejected as against him without
further reference to a Bench. No notice is required to be issued to
opposite parties nos. 3 and 4 as they are minor under guardianship of
opposite party no. 2.
Put up this case immediately after service of notice.
(Amaresh Kumar Lal, J.)
Safik