IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.276 of 2002
RABINDRA NATH SHARAN & ORS
Versus
AMRENDRA NATH SHARAN & ORS
-----------
4. 07.02.2011 It has been submitted that earlier application filed for
condoning delay was misplaced at the end of the office and,
therefore, permission be granted for filing afresh application for
condoning delay.
Two weeks’ time is granted to the learned counsel
for the appellants to file such an application, failing which the
memo of appeal shall stand rejected without further reference to
the Bench.
( Anjana Prakash, J.)
S.Ali