Court No. - 1 Case :- SECOND APPEAL No. - 2084 of 1977 Petitioner :- Beni Madho Singh Respondent :- Paras Nath Singh & Others Petitioner Counsel :- V.Singh,G.N. Chandra,Ram Niwas Singh Respondent Counsel :- H.N.Singh,Anoop Barnwal,R.N.Singh,S.L. Yadav Hon'ble Rakesh Tiwari,J.
Sri R.N. Singh, learned counsel for the appellant states that on inspection of
record, it has been found that except copy of plaint, written statement, map
and Vakalatnama, no other documents are on lower court record as the same
have been weeded out. It has also been submitted that certified copy of some
of the documents have been filed along with an application supporting
affidavit on 22.7.2010 on which an order was passed on 26.7.2010 for
bringing the same on record. The said affidavit is not on the record. Office to
trance out the same and place it on record.
List after three weeks. In the meantime, Sri Anoop Barnwal, appearing for the
respondents may file any document which he desires.
Order Date :- 27.7.2010
RCT/-