High Court Patna High Court - Orders

The State Of Bihar vs Shambhu Sharan Sinha on 23 February, 2011

Patna High Court – Orders
The State Of Bihar vs Shambhu Sharan Sinha on 23 February, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                       MJC No.1587 of 2009
                        THE STATE OF BIHAR
                               Versus
                      SHAMBHU SHARAN SINHA
                            -----------

4 23.02.2011 The stamp reporter placed defect

nos. 1 and 2 before the Joint Registrar on

20.07.2010. No one appeared for the

petitioner on that date. However, four

weeks time was allowed to the learned

counsel for the petitioner to remove the

defects. Thereafter the matter was placed

before the Registrar General on

18.02.2011. On that date also defects were

not fully removed and, therefore, the

matter has been referred to the Bench.

Learned counsel for the petitioner-

State of Bihar appears and prays for time

to remove the defects.

Time till tomorrow is allowed to

remove the defects, failing which this

application shall stand rejected without

further reference to a Bench.

(J. N. Singh, J.)
BT