Patna High Court – Orders
State Of Bihar Through Collector … vs Laxaman Mahto &Amp; Ors. on 2 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.36 of 2010
STATE OF BIHAR THROUGH COLLECTOR ROHTAS
Versus
LAXAMAN MAHTO & ORS.
-----------
03. 02.02.2011 The learned A.C. to A.A.G.1 prays for three
months time to deposit the deficit Court fee Stamp of
Rs.19,485/-. Prayer is allowed. If the said amount is
not deposited within the said period, the appeal shall
stand dismissed without further reference to a Bench.
Saurabh (Mungeshwar Sahoo,J.)