IN THE HIGH COURT OF JUDICATURE AT PATNA
Second Appeal No.68 of 2011
Ram Balak Sah
Versus
Hira Lal Sah & Ors
----------------------------------
4 16-11-2011 The learned counsel appearing on behalf of the
appellant submits that defect no.1 relates to the certified copy of
the decree under appeal and has prayed to ignore the same. With
regard to the rest defects, a prayer has been made for two weeks
time to remove the same.
As prayed for, defect no.1 is ignored for the present.
Two weeks time is granted to the appellant to remove defect nos.
2 to 6 , failing which the memo of appeal shall stand rejected
without further reference to the bench.
( V. Nath, J.)
roy