Patna High Court – Orders
Devendra Prasad Sah &Amp; Anr vs Lakshmi Sao @ Lakshmi Sah &Amp; Or on 13 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.368 of 2009
DEVENDRA PRASAD SAH & ANR
Versus
LAKSHMI SAO @ LAKSHMI SAH & OR
-----------
15. 13.01.2011 As prayed for, two weeks’ time is granted to the learned
counsel for the petitioners to remove all the defects pointed out by the
office, as per marginal notes in the order sheet, failing which Civil
Revision application shall stand rejected without further reference to a
Bench.
( Birendra Prasad Verma, J )
M.Rahman