IN THE HIGH COURT OF JUDICATURE AT PATNA
SA No.16 of 2011
Asgar Ali
Versus
Bibi Sakina & Ors
-----------
3. 21.07.2011 By the order dated 22.06.2011 that the appellant was
granted one week time to remove the defects pointed by the
office. In pursuance to the said order the necessary steps have
been taken by the appellant to remove the defects. The office
is directed to take steps for getting the stamp report about the
deficit court fee and the Stamp Report Section is also directed
to make the necessary report in view of the pendency of
I.A.No. 4018 of 2011.
Let the necessary steps be taken regarding payment of
deficit court fee and removal of defects, if any, in order to
place the I.A.No. 4018 of 2011 for orders within two weeks.
Nitesh (V.Nath, J.)