IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.251 of 2008
THE STATE OF BIHAR & ORS
Versus
M/S INDU CONSTRUCTION,HAJIPUR
-----------
05. 20.09.2010. The learned G.A.2 appearing on behalf of
the appellant submitted that some correction is
necessary in the stay application. Accordingly, he
seeks permission to make necessary correction in
the stay application, i.e., I.A. No.3864 of 2010. The
appellant shall serve a copy of the Interlocutory
Application on the learned counsel appearing on
behalf of the respondent within one week.
Put up after 3 weeks under the same
heading.
( Mungeshwar Sahoo, J.)
Sanjeev/