IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.1212 of 2010
SAMSUDIN ANSARI
Versus
THE STATE OF BIHAR & ORS
7 18.01.2011 When the case was taken up, petitioner again prays
for time for depositing 50% the amount falling due as ordered
under order dated 16.8.2010.
Let the petitioner comply with the aforesaid order and
file affidavit within three weeks failing which the application shall
stand rejected without further reference to a Bench.
pkj (Kishore K. Mandal, J)