Patna High Court – Orders
Nand Kumar Singh & Anr vs The State Of Bihar & Ors on 21 October, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.18506 of 2011
Nand Kumar Singh & Anr
Versus
The State Of Bihar & Ors
2 21.10.2011
Learned counsel for the petitioners submits that
there cannot be any dispute that the court fee has been paid. He
further submits no separate court fee is required as both the
petitioners pray for removal of encroachment from the same
land.
In this view of the matter, let both the defect nos.1
and 2 be ignored.
(S.P.Singh,J)
KHAN