IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.1172 of 1980
FULCHAND DWARIKA & ORS.
Versus
BAIDYANATH KHAMKA & ANR
-----------
26. 27.09.2010. It appears that learned Court below was
directed to reconstruct the lower court record since
it was destroyed according to Rules. The learned
Court below has given a report that no party has
filed any documents.
In such view of the matter, the parties are
directed to produce the documents, if any, in their
possession at the time of hearing of this Appeal.
The office is directed to list this First Appeal under
the heading for hearing without the paper book and
lower court record.
( Mungeshwar Sahoo, J.)
Sanjeev/-