Patna High Court – Orders
Rupchand Prasad vs Chandeshwar Mishra on 13 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.323 of 2007
RUPCHAND PRASAD
Versus
CHANDESHWAR MISHRA
-----------
6 13.01.2011 As prayed for, two weeks’ time is granted to the learned
counsel for the petitioners to remove all the defects pointed out by the
office, as per marginal notes in the order sheet, failing which Civil
Revision application shall stand rejected without further reference to a
Bench.
( Birendra Prasad Verma, J )
M.Rahman