IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.61 of 2006
NIRMALA DEVI & ORS
Versus
PANNA LAL & ORS
-----------
25. 09.09.2010. This Appeal has been listed at the instance
of the appellant under the heading to be
mentioned. The learned counsel for the appellant
submitted that defect No. 3 & 4 are in the certified
copy. Therefore, those defects may be ignored for
the time being and prayed for extention of time to
remove other defects.
The learned counsel for the appellant shall
remove the other defects within next 10 days.
Time granted earlier is extended.
Sanjeev/- (Mungeshwar Sahoo,J.)