IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1339 of 2011
THE STATE OF BIHAR & ORS
Versus
RAM SUDIN MAHTO
-----------
2 19-04-2011 Learned counsel for the State is permitted to
remove the defects in course of the day as prayed for.
Let this case be listed for admission before
appropriate Bench in the next week, if possible.
Mr. C. M. Chaurasia, advocate accepts that he
has notice both in the restoration application as well as in
the connected LPA.
(Shiva Kirti Singh, J.)
(Dr. Ravi Ranjan, J.)
BKS/-