IN THE HIGH COURT OF JUDICATURE AT PATNA
First Appeal No.280 of 1981
BAIJNATH PD. & ORS - Appellant/s(s)
Versus
UMESH PD. & ORS - Respondent/s(s)
--------------
27. 13.07.2011. It appears that on the prayer of the appellant and
also on the prayer of the respondent, four weeks time was
granted on 14.02.2011 to file the deficit Court fee stamp of
Rs.3,085.60 on the memo of appeal by the appellants and
the same amount on the plaint by the plaintiff-respondent
but the same has not been filed.
Accordingly, by way of last chance, the appellant
and the respondent are directed to deposit the said deficit
Court fee stamp within next two weeks. If the appellant
will not deposit the said Court fee within next two weeks,
the appeal shall stand dismissed.
Saurabh (Mungeshwar Sahoo,J.)