Patna High Court – Orders
Md. Ali Mohammad vs The State Of Bihar on 14 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22889 of 2011
Md. Ali Mohammad
Versus
The State Of Bihar
2 14.07.2011
As prayed for, two days time is granted to file
copy of impugned order with authentication fee, failing
which the application shall stand rejected without further
reference to Bench.
AAhmad ( Akhilesh Chandra, J.)