IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.1756 of 2006
RAMA NAND PRASAD @ RAMA NAND K
Versus
NARESH PRASAD & ORS
-----------
15/ 14-01-2011 Order dated 24.11.2010 passed by learned
Lawazima Board has not been carried out by learned
counsel for the petitioner till date.
As prayed for, three weeks’ time is granted to the
learned counsel for the petitioner to carry out the aforesaid
order of the learned Lawazima Board, failing which this
application shall stand rejected without further reference
to a Bench.
( Birendra Prasad Verma, J.)
BTiwary/