Patna High Court – Orders
Rang Nath Tiwary vs State Of Bihar &Amp; Anr. on 24 June, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.71 of 2010
RANG NATH TIWARY
Versus
STATE OF BIHAR & ANR.
-----------
2. 24-06-2010 In view of the full Bench decision reported
in 2009 (3) PLJR 990, the appellant is directed to
convert this first appeal into Miscellaneous Appeal
within 10 days failing which this first appeal shall stand
dismissed without further reference to the bench.
Fahad. (Mungeshwar Sahoo,J.)