High Court Patna High Court - Orders

State Of Bihar Through The Col vs Kapil Raj Wansi on 11 August, 2011

Patna High Court – Orders
State Of Bihar Through The Col vs Kapil Raj Wansi on 11 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  FA No.195 of 2003

                      State Of Bihar Through The Collector, Nawadah
                                              Versus
                                        Kapil Raj Wansi
                                           -----------

05. 11.08.2011 As prayed for by the learned counsel for the

appellant i.e. A.C. to S.C.16, one month time is granted to

file limitation petition to deposit the deficit court fee stamp

of Rs.8,250/- and also to remove the defect nos.1 to 6 as

pointed out by the stamp report.

Saurabh                                              ( Mungeshwar Sahoo, J.)