Patna High Court – Orders
Nawal Kishore Prasad vs The State Of Bihar &Amp; Ors. on 9 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
MISCELLANEOUS JURISDICTION CASE No.3081 of 2009
=============================================
NAWAL KISHORE PRASAD - Petitioner(s)
Versus
THE STATE OF BIHAR & ORS. - Respondent(s)
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
3 09.08.2010 Let the defects, pointed out by the Registry, be
removed by 4th October 2010, failing which the Application
shall stand dismissed without further reference to the Bench.
(R.M. Doshit, CJ)
( Jyoti Saran, J.)
Bibhash