Patna High Court – Orders
Daya Shankar Pandey vs State Of Bihar &Amp; Ors. on 14 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.69 of 2010
DAYA SHANKAR PANDEY
Versus
STATE OF BIHAR & ORS.
-----------
05. 14.12.2010. By terms of Order dated 25.10.2010, the
appellant was directed to remove the defect within
one month and also to serve a copy of the brief on
the State but the said order has not been complied
with till today. If the said Order is not complied
with and the defects are not removed within one
week after X-mas holidays, the Appeal shall stand
dismissed without further reference to Bench.
Sanjeev/- (Mungeshwar Sahoo,J.)