IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.1989 of 2007
SIDESHWAR PURI & ORS
Versus
SUDAMA DEVI & ORS
-----------
4 20.1.2011 As prayed for by the learned counsel for the petitioners
two weeks’ time is granted to remove all the defects pointed out by
the office, excepting defect no. ‘n’ as per marginal notes of the order
sheet, failing which the Civil Revision application shall stand rejected
without further reference to a Bench. So far defect No. ‘n’ is
concerned, learned counsel for the petitioner submits that he has
already filed authentication fee on the certified copy of the order
impugned. The office may verify and proceed further.
( Birendra Prasad Verma, J )
M.Rahman