Patna High Court – Orders
Satya Narayan Prasad Yadav vs The State Of Bihar on 23 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.1177 of 2010
SATYA NARAYAN PRASAD YADAV
Versus
THE STATE OF BIHAR
-----------
4 23.09.2010 Earlier by order dated 12.8.2010, matter was
adjourned permitting the petitioner to remove the defect.
Let the surrender certificate along with authentication
fee be filed in this case within two weeks failing which the
application shall stand rejected without further reference to a
Bench.
( Kishore K. Mandal, J. )
pkj