Patna High Court – Orders
Babita Devi vs Naresh Mandal Prasad @ Naresh on 21 June, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.178 of 2003
BABITA DEVI
Versus
NARESH MANDAL PRASAD @ NARESH
-----------
06. 21.06.2011 In spite of the order dated 14.11.2003, the
defect nos.1 to 3 as pointed out by the Stamp Report
dated 29.09.2003 has not been removed by the
appellant. If the said defects are not removed within
one week next, the appeal shall stand dismissed.
Saurabh ( Mungeshwar Sahoo, J.)