IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.61 of 2006
NIRMALA DEVI & ORS
Versus
PANNA LAL & ORS
-----------
24. 03.09.2010 Perused the order of the Hon’ble Supreme Court.
It may be kept on record for its compliance.
According to the direction of the Hon’ble
Supreme Court, this First Appeal along with First Appeal
No. 333 of 2001 are required to be heard within two
months.
The office has pointed out that both the appeals
are not ready because of the defects pointed out in the
office notes. According to the office notes, the Stamp
Report dated 27.01.2007 i.e. defect nos. 1 to 5 have
not been removed and there are other defects.
The appellant is directed to remove the defects
within one week.
Saurabh (Mungeshwar Sahoo, J.)