High Court Patna High Court - Orders

Sudama Devi &Amp; Anr vs Sudhir Kumar Verma &Amp; Ors on 25 January, 2011

Patna High Court – Orders
Sudama Devi &Amp; Anr vs Sudhir Kumar Verma &Amp; Ors on 25 January, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   SA No.130 of 2009
                                 SUDAMA DEVI & ANR
                                          Versus
                             SUDHIR KUMAR VERMA & ORS
                                        -----------

3/ 25-01-2011 Perused the office notes.

It appears that there are several defects, which

are required to be removed by learned counsel appearing

on behalf of the appellants. It further appears that order

dated 11.09.2009 passed by learned Lawazima Board has

not been carried out till date. However, in the meantime

I.A. No. 10091 of 2010, at flag-K, has been filed under

Order 41 Rule 5 of the Code of Civil Procedure for grant of

stay.

As prayed for, two weeks’ time is granted to

learned counsel for the appellants to remove all the defects

pointed out by the office as per marginal note of the order-

sheet, failing which the present second appeal shall stand

dismissed without further reference to a Bench. It is made

clear that I.A. No. 10091 of 2010 shall be taken up for

consideration only after removal of all the defects pointed

out by the office.

( Birendra Prasad Verma, J.)
BTiwary/