IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.20 of 1996
JAGDISH YADAV & ORS
Versus
PARMESHWARI YADAV & ORS
-----------
21. 11.07.2008 None for the Respondent. Counsel for the appellant is
present.
Despite the time granted for the purpose earlier neither has
the Respondent list been filed nor the initial printing cost deposited.
Six weeks’ final time is granted for the purpose, failing
which it shall be presumed that the Respondent does not wish to file
any separate list or to deposit initial printing cost when the matter
shall proceed on the paper book furnished by the appellant.
AKS/ (Navin Sinha, J.)