Patna High Court – Orders
State Of Bihar Through Collect vs Smt.Rajpati Devi on 3 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.489 of 2001
STATE OF BIHAR
THROUGH COLLECTOR, PATNA
Versus
SMT.RAJPATI DEVI
-----------
6. 03.11.2010 As prayed for, three weeks time is
allowed to file deficit court-fee stamps,
failing which the memorandum of appeal
shall stand dismissed without further
reference to a Bench.
(J. N. Singh, J.)
BT