Patna High Court – Orders
Champa Devi vs Jaju Rai &Amp; Ors on 13 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.2259 of 2007
CHAMPA DEVI
Versus
JAJU RAI & ORS
-----------
4/ 13-01-2011 As prayed for, three weeks’ time is granted to
learned counsel appearing on behalf of the petitioners to
remove all the defects pointed out by the office, as per
marginal notes of the order-sheet dated 08.12.2010, failing
which this application shall stand rejected without further
reference to a Bench.
( Birendra Prasad Verma, J.)
BTiwary/