Patna High Court – Orders
Baijnath Prasad vs Bishwanath Prasad &Amp; Ors on 20 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.1127 of 2007
BAIJNATH PRASAD
Versus
BISHWANATH PRASAD & ORS
-----------
5 20.1.2011 As prayed for, two weeks’ time is granted to the learned
counsel for the petitioner to remove all the defects pointed out by the
office, as per marginal notes of the order sheet, failing which the Civil
Revision application shall stand rejected without further reference to a
Bench.
( Birendra Prasad Verma, J )
M.Rahman