IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.404 of 1993
NITESHWAR PRASAD SINGH & ANR
Versus
SRI RAMDEO SINGH & ORS
-----------
42. 02.11.2010. By terms of Order dated 16.09.2009, the
appellant was granted two weeks time to take
steps for appeal notice on respondent No.1(a) in
ordinary process but the same has not been
complied with still today.
In view of the above, if the appellant will
not take steps as directed by the said order and
pointed out by the office note dated 29.10.2010
within 4th of November, 2010, the Appeal shall
stand dismissed as against the concerned
respondents.
Sanjeev/- (Mungeshwar Sahoo,J.)