Patna High Court – Orders
Baij Nath Rai vs Ahilya Devi & Ors on 29 September, 2011
IN THE HIGH COUR T OF JUDICATURE AT PATNA
C.R. No.198 of 2011
Baij Nath Rai
Versus
Ahilya Devi & Ors
-----------
03. 29.09.2011 As prayed for, two weeks time after “Puja
Holidays” is allowed to the learned counsel for the petitioner
to remove the stamp report defect as pointed out by the office,
failing which this application shall stand rejected without
further reference to the bench.
(V.Nath, J.)
Nitesh