IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.167 of 2006
HASSAN SHAHEEN & ANR .
Versus
MD.SYED AHMAD FAISAL SHERE .
-----------
08. 25.01.2011. This appeal arises out of eviction suit and
according to the office note, the Appeal is ready for
final hearing. The learned counsel appearing on
behalf of the respondent submitted that the Appeal
may be heard without the paper book.
Nobody appears on behalf of the appellant
to object the prayer of the respondent.
Accordingly, the office is directed to list this Appeal
under the heading for hearing without paper book.
Sanjeev/- (Mungeshwar Sahoo,J.)