Patna High Court – Orders
Rama Kant Jha vs The State Of Bihar &Amp; Anr on 12 July, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.994 of 2010
RAMA KANT JHA
Versus
THE STATE OF BIHAR & ANR
-----------
02 12.07.2010 Learned counsel for the petitioner states that he
shall convert the present application into one under Section 482 of
the Cr.P.C.
As prayed for, let conversion be made within a
period of two weeks, failing which this application shall stands
rejected without further reference to a Bench.
Sym ( Kishore K. Mandal, J.)