IN THE HIGH COURT OF JUDICATURE AT PATNA
SA No.180 of 2010
VISHUNDEO OJHA
Versus
BRAHMDEO OJHA & ORS.
-----------
3/ 14.02.2011 As prayed for, two weeks’ time is granted to the
appellant to remove all the defects, pointed out by the
Office, as per marginal notes of the order sheet, failing
which the memo of appeal shall stand rejected without
further reference to a Bench.
Mr. Satyapal Singh, learned counsel submits that
in the Vakalatnama filed on behalf of the appellant, his
name is mentioned in the body of the Vakalatnama
appointing him also as his lawyer by the appellant, but he
could not sign on the back portion of the Vakalatnama
accepting the same.
In that view of the matter, he is permitted to
accept the Vakalatnama on behalf of the appellant by
putting his signature on back portion of the Vakalatnama
within the same period of two weeks.
( Birendra Prasad Verma, J )
Anjani/