Patna High Court – Orders
Ramgovind Sah vs The State Of Bihar &Amp; Anr. on 7 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.38 of 2011
RAMGOVIND SAH
Versus
THE STATE OF BIHAR & ANR.
-----------
04. 07.04.2011 It is submitted on behalf of the petitioner that order
dated 12.01.2011 was complied with by depositing a sum of
Rs.8000/- in court below on 24.02.2011. A supplementary
affidavit has been filed to this effect which is kept at Flag B.
Let notices in the limitation matter as well as the
main matter be issued to O.P.No.2, for which requisites etc.
under registered cover with A/D as well as ordinary process
must be filed within a week, failing either of which the petition
shall stand rejected without further reference to the Bench.
( Kishore K. Mandal )
hr