IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.6960 of 2010
Ashok Kumar Yadav
Versus
The State Of Bihar & Ors
----------------------------------
3. 29.9.2011. Mr. M.P. Bhartee, learned counsel
appearing on behalf of the petitioner,
submits that he would be filing an
interlocutory application challenging the
Demand Notice brought on records of the
proceedings by way of Annexures-D and E of
the counter affidavit raising the demand in
purported exercise of power under section 47A
of the Indian Stamp Act, 1899.
As prayed, put up on 24.10.2011
retaining its position.
ahk (Jyoti Saran, J.