Patna High Court – Orders
Upendra Sao vs Kalicharan Sao &Amp; Ors on 17 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
SA No.132 of 1997
UPENDRA SAO
Versus
KALICHARAN SAO & ORS
-----------
I.A. No. 6870 of 2010
33/ 17-01-2011 Learned counsel for the appellant prays for and
is granted ten days time to file limitation petition for
condoning the delay in filing the present interlocutory
application, failing which this interlocutory application
shall stand rejected without further reference to a Bench.
( Birendra Prasad Verma, J.)
BTiwary/