IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.197 of 2010
MADHAV CHANDRA DAS @ MAHADEO DAS
Versus
MADHWI BALA & ORS.
-----------
2. 28.01.2011 The learned counsel for the appellant
submitted that since the valuation of the suit and
appeal is only Rs.50,000/-, the appeal is not
maintainable before this Court and, therefore, the
learned counsel prayed that memo of appeal, judgment
and decree and court fee, if any, paid may be returned
to him so that he may represent the same before the
appropriate forum.
Permission is accorded.
The office is directed to return the documents
as stated above to the learned counsel. The learned
counsel shall collect the same within two weeks from
the office.
This first appeal is accordingly, disposed of.
S.S. (Mungeshwar Sahoo,J.)