Patna High Court – Orders
Pratibha Kumari & Anr vs The State Of Bihar & Ors on 23 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.16696 of 2011
Pratibha Kumari & Anr
Versus
The State Of Bihar & Ors
----------------------------------
2. 23.9.2011 As prayed for, one week time after Puja Holidays
is allowed to learned counsel for the petitioners for removing
the defect no. 3 as pointed out by the stamp report failing
which the writ petition shall stand rejected without further
reference to a Bench.
S.Pandey (Ramesh Kumar Datta, J.)