High Court Patna High Court - Orders

The Union Of India Through General … vs The State Of Bihar & Ors. on 8 September, 2011

Patna High Court – Orders
The Union Of India Through General … vs The State Of Bihar & Ors. on 8 September, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Miscellaneous Appeal No.933 of 2010
                   The Union Of India Through General Manager
                                        Versus
                           The State Of Bihar & Ors.
                           ----------------------------------

I.A. No.5998 of 2011

3 8.9.2011 Heard Mr. Mritunjay Kumar learned Assistant

Counsel to Mr. Anil Kumar Sinha for the appellant.

The present interlocutory application has been

filed seeking exemption from filing certified copy of the

judgment/order dated 30.6.2010 along with memo of

appeal for the reason that it is analogous with M.A. 883 of

2010 in which the certified copy of the judgment/order

impugned has been annexed.

In view of the above, let the defect as pointed

out by the stamp reporter be ignored and the case be treated

analogous with M.A. No.883 of 2010 and filing of certified

copy of the judgment/order dated 30.6.2010 is dispensed

with.

I.A. No. 5998 of 2011 is allowed.

( S. K. Katriar, J.)

Vinay/ (Ahsanuddin Amanullah,J.)