High Court Patna High Court - Orders

Ashok Kumar Yadav vs The State Of Bihar & Ors on 29 September, 2011

Patna High Court – Orders
Ashok Kumar Yadav vs The State Of Bihar & Ors on 29 September, 2011
                      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.