Patna High Court – Orders
Md. Hamid Ali vs Mostt. Kurasa Khatoon @ Qureis on 13 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.5 of 2010
MD. HAMID ALI
Versus
MOSTT. KURASA KHATOON @ QUREIS
-----------
8 13.01.2011 Order dated 16.11.2010, passed by the learned Lawazima
Board, has not been carried out by the learned counsel appearing on
behalf of the petitioner.
Nobody appears on behalf of the petitioner. However, two
weeks’ time is granted to learned counsel for the petitioner to carry
out the aforesaid order dated 16.11.2010, failing which the Civil
Revision application shall stand rejected without further reference to a
Bench.
M.Rahman ( Birendra Prasad Verma, J )