IN THE HIGH COURT OF JUDICATURE AT PATNA
SA No.143 of 2010
BISHUN LAL & ORS.
Versus
GANESH LAL & ORS.
-----------
4. 2.11.2010. As prayed for, let the deficit court fee filed in
another Second Appeal No.142 of 2010 by mistake of the
office of the learned counsel for the appellants be accepted.
It is submitted on behalf of the appellants that I.A.
No.8123 of 2010 has been filed under Order XLI Rule 5 of the
Code of Civil Procedure.
Let the aforesaid I.A. No.8123 of 2010 be listed
under appropriate heading in the next week, if the same is
defect free.
( Dr. Ravi Ranjan, J)
Sanjay-II