Patna High Court – Orders
The State Of Bihar &Amp; Anr vs Navin Chandra Jha on 9 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.576 of 1995
THE STATE OF BIHAR & ANR
Versus
NAVIN CHANDRA JHA
-----------
19. 09.08.2010. If the requites for notices as directed by order
dated 23.03.2010 is not complied within next one week,
the substitution application as well as limitation
application shall stand rejected as against the
concerned respondent.
Sanjeev/- (Mungeshwar Sahoo, J.)