Patna High Court – Orders
Naresh Prasad Singh vs State Of Bihar &Amp; Ors. on 20 July, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1726 of 2010
NARESH PRASAD SINGH
Versus
STATE OF BIHAR & ORS.
-----------
2. 20.7.2010 As prayed for, two weeks’ time is allowed to
remove defects no.1 & 2, as pointed out by the office,
failing compliance with defect no.1 this application, as
against opposite parties no.2 to 5 and with defect no.2
this application in its entirety shall stand rejected,
both, without further reference to a Bench.
(Shailesh Kumar Sinha,J.)
PNM