Patna High Court – Orders
Raj Kishore Prasad vs Shashi Tanti &Amp; Anr on 2 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.683 of 2009
RAJ KISHORE PRASAD
Versus
SHASHI TANTI & ANR
-----------
4/ 02-12-2010 As prayed for, Two weeks’ time is granted to the
learned counsel for the petitioner to remove all the defects,
as pointed out by the stamp reporter, failing which this
application shall stand rejected without further reference
to a Bench.
( Birendra Prasad Verma, J.)
BTiwary/