IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.78 of 2008
MEENA DEVI
Versus
ARVIND KUMAR MANDAL @ MUNNA
-----------
7. 28.01.2011 This appeal has been filed under Section 19 of
the Family Court Act against the judgment and order
passed by the Principal Judge, Family Court, Bhojpur
Ara.
According to the Full Bench decision reported
in 2009 (3) PLJR 990 this first appeal is not
maintainable. Therefore, the appellant is directed to
convert this first appeal into misc. appeal within next
one month, failing which this first appeal shall stand
dismissed.
S.S. (Mungeshwar Sahoo,J.)