IN THE HIGH COURT OF JUDICATURE AT PATNA
First Appeal No.324 of 1983
Bal Kishun Mahto
Versus
Firangi Matho & Ors
----------------------------------
47. 24.08.2011. The learned counsel appearing on behalf of the
respondent submitted that he expects to receive the
Vakalatnama today on behalf of the respondent No.1(e) and,
therefore, he prayed for further two days time to file the
same. Prayer is allowed.
The learned counsel for the appellant submitted that
appellant No.2(a) has died and, therefore, he prays for two
weeks time to file substitution application. Prayer is allowed
subject to limitation.
Perused the letter received from the Court below
which is kept at flag ‘T’. It appears that the parties have
received back the documentary evidences which have been
exhibited in the case and, therefore, the Court below has
issued notice to them directing them to deposit the documents
received by them before the Court below. Since the learned
counsels for both the parties are present before this Court, it
will be better that the parties shall file the documents which
have been returned back before this Court instead of filing the
same before the trial Court. Therefore, the office is directed
to call for the records from the Court below whatever is
available as it is. The parties are directed to file the
respective documents before this Court in this First Appeal
within one month.
Sanjeev/- (Mungeshwar Sahoo,J.)