Patna High Court – Orders
State Of Bihar Through The Col vs Kapil Raj Wansi on 7 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.195 of 2003
State Of Bihar Through The Col
Versus
Kapil Raj Wansi
-----------
04. 07.07.2011 The learned A.C. to S.C.16 prays for four
weeks time to file the certified copy of the
judgment. It appears that on 11.05.2011, on the
prayer of the learned counsel, two weeks time was
granted but it has not been complied with.
In view of the above facts, it is made clear
that if within the said period the certified copy is
not filed, the appeal shall stand dismissed.
Saurabh (Mungeshwar Sahoo,J.)