IN THE HIGH COURT OF JUDICATURE AT PATNA
First Appeal No.298 of 1979
Binoy Kumar
Versus
Arjun Prasad & Ors
----------------------------------
41. 25.10.2011. I have perused the office note dated
21.10.2011.
So far the first part of the office note is
concerned as prayed for by learned counsel for the
appellant, one week after Chatt holiday time is
granted to take steps for appeal notice on
substituted heirs of deceased respondent No.6.
So far second part of the office note is
concerned, the same shall be considered after 14th
November, 2011. The case may be listed under
the same heading.
Sanjeev/- (Mungeshwar Sahoo,J.)