IN THE HIGH COURT OF JUDICATURE AT PATNA
SA No.459 of 2009
Rajendra Sahay & Ors.
Versus
Smt. Ugratara Devi & Ors.
-----------
4. 28.07.2011 It appears from the office note that a fresh
Vaklatnama has been filed on behalf of respondent no.4
without obtaining “no objection” from the learned counsel
earlier appearing on behalf of respondent no.4.
No one appears to press the Vaklatnama
subsequently filed on behalf of respondent no.4.
On week time is granted to the respondent
no.4 to remove the defect in the subsequently filed
Vaklatnama, failing which the subsequently filed
Vaklatnama will be ignored without further reference to
the Bench.
( V. Nath, J.)
Nitesh