Patna High Court – Orders
Md.Shakir Hussain vs The State Of Bihar & Ors on 18 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.13367 of 2011
Md.Shakir Hussain
Versus
The State of Bihar & Ors
-----------
2. 18.8.2011 As prayed for, one week’s time is allowed to learned
counsel for the petitioner to remove the defect No.(i) as
pointed out by the stamp reporter, failing which the
application shall stand rejected without further reference to
a Bench.
(Ramesh Kumar Datta,J.)
Spal/