Patna High Court – Orders
Umesh Kumar Poddar vs Union Of India on 5 July, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.400 of 2006
UMESH KUMAR PODDAR
Versus
UNION OF INDIA
-----------
5 05-07-2010 One week time is granted for removing the defect in
question by filing a certified copy of the impugned order under
appeal or by filing an application to dispense with filing of the said
order, failing which this appeal shall stand rejected without further
reference to a Bench.
(Shiva Kirti Singh, J.)
(Birendra Prasad Verma, J.)
BKS/-