IN THE HIGH COURT OF JUDICATURE AT PATNA
SA No.324 of 2005
MAHESHWARI DEVI
Versus
NIRBHAY KANT JHA
----------
11. 28.9.2010. As prayed for, one week’s time is granted to the
appellant for removing the defect nos.3 to 5 as pointed out
by the Stamp Report dated 3.1.2006, failing which this
Second Appeal shall stand dismissed without further
reference to a Bench.
Defect No.2 as pointed out by the Stamp Report
dated 3.1.2006 is ignored for the present.
If all the defects are removed by the appellant
within time, let this case be listed for hearing under Order
XLI Rule 11 of the Code of Civil Procedure.
(Dr. Ravi Ranjan,J)
P.S.