High Court Patna High Court - Orders

Ghanshyam Das Soni &Amp; Anr vs State Of Bihar &Amp; Anr on 2 February, 2011

Patna High Court – Orders
Ghanshyam Das Soni &Amp; Anr vs State Of Bihar &Amp; Anr on 2 February, 2011


IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16327 of 2008
GHANSHYAM DAS SONI & ANR
Versus
STATE OF BIHAR & ANR

6 02.02.2011 After hearing learned counsel for the petitioner and the

State, it appears that the requisites for service of notice as per

order dated 30.9.2010 was/were filed after expiry of the period

granted under the said order.

Office has pointed out that requisites were filed on

10.12.2010.

Let the requisites filed on 10.12.2010 be accepted

subject to deposit of a sum of Rs. 200/- (two hundred only) with

the Patna High Court Legal Aid Committee and filing receipt

thereof within one week.

pkj                                    (Kishore K. Mandal, J)