IN THE HIGH COURT OF JUDICATURE AT PATNA
C. REV. No.337 of 2010
ABHA KUMARI @ ABHA DEVI,
Versus
RENU KUMARI & ANR.
-----------
2. 13.04.2011 As per the office report dated 11.4.2011
petitioner had filed an interlocutory application being
I.A. No. 10120 of 2010 on 2.12.2010 but the same
has been misplaced in the office and in spite of best
efforts is not being made out, the matter is put up
under the heading on office notes for a direction to
the petitioner to file true copy of the I.A. application
duly certified to reconstruct the record in this
regard.
Let the petitioner do so by tomorrow and
the office and the Court would proceed on the basis
of the said copy being the I.A. itself.
Anand Kr. ( Navaniti Prasad Singh, J.)