High Court Patna High Court - Orders

Rupchand Prasad vs Chandeshwar Mishra on 13 January, 2011

Patna High Court – Orders
Rupchand Prasad vs Chandeshwar Mishra on 13 January, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   C.R. No.323 of 2007
                                  RUPCHAND PRASAD
                                           Versus
                                CHANDESHWAR MISHRA
                                         -----------

6 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