Patna High Court – Orders
Smt. Sarswati Devi vs Baldeo Prasad on 24 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.3 of 2008
SMT. SARSWATI DEVI
Versus
BALDEO PRASAD
-----------
05. 24.03.2011 In spite of the order dated 15.02.2011, the
appellant has not removed the stamp report defects
pointed out on 08.02.2008. Accordingly, further ten
days time is granted to the appellant to remove the said
defects, failing which the appeal shall stand dismissed
without further reference to a Bench.
Saurabh ( Mungeshwar Sahoo, J.)