Patna High Court – Orders
General Manager,Ntpc vs Sachchida Nand Prasad &Amp; Anr on 7 July, 2008
IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.170 of 2007
GENERAL MANAGER,NTPC
Versus
SACHCHIDA NAND PRASAD & ANR
-----------
3. 07.07.2008 Learned counsel is right in submitting that one month’s time
was granted for filing of deficit court fee commencing from 22 nd of
June, 2008 after reopening of the Court. Prayer is made for extension
of time for further four weeks.
If the court fee is not filed within the extended time, the
memo of appeal shall stand rejected without further reference to a
Bench.
AKS/ (Navin Sinha, J.)