IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16327 of 2008
GHANSHYAM DAS SONI & ANR
Versus
STATE OF BIHAR & ANR
6 02.02.2011 After hearing learned counsel for the petitioner and the
State, it appears that the requisites for service of notice as per
order dated 30.9.2010 was/were filed after expiry of the period
granted under the said order.
Office has pointed out that requisites were filed on
10.12.2010.
Let the requisites filed on 10.12.2010 be accepted
subject to deposit of a sum of Rs. 200/- (two hundred only) with
the Patna High Court Legal Aid Committee and filing receipt
thereof within one week.
pkj (Kishore K. Mandal, J)