IN THE HIGH COURT OF JHARKHAND AT RANCHI
F.A. No. 117 of 2010
Samrat Biswas ...... Appellant
Versus
Ishita Biswas ...... Respondent
CORAM : HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE D.N.PATEL
For the Appellant : None.
For the Respondent : None
06/25.02.2011
None present even in second round.
This appeal was filed in the month of May, 2010. So far it is
going on defects. The defects have so far not been removed. The Court
fee was not filed along with appeal. No application for condonation of
delay in filing this appeal has been filed. In view of Sections 148 and
149 C.P.C., the appeal becomes incompetent if it is not accompanied by
the sufficient Court fees and if delayed payment is there, the
permission of the Court is required to be taken. No such application is
on the record. Learned counsel’s absence shows that he is not desirous
to continue with the appeal.
In that view of the matter, this appeal is dismissed.
(Bhagwati Prasad,C.J.)
(D.N.Patel, J.)
Biswas/Birendra