IN THE HIGH COURT OF JUDICATURE AT PATNA
First Appeal No.802 of 1971
Narsingh Singh & Ors
Versus
Deo Narain Singh
----------------------------------
110. 17.11.2011 Perused the office note dated 16.11.2011.
It appears that because of mistake in order
dated 20.09.2011, the appellant was directed to take
steps for appeal notice on respondent nos.4 to 8. Since
it is a typing mistake, the said part whereby the
appellant was directed to take steps for appeal notice
on respondent nos.4 to 8 is deleted.
So far item no.2 i.e. I.A. No.652 of 2004 is
concerned, as prayed for by the learned counsel for the
appellants, 3 weeks time is granted to serve a copy of
the same on the other side.
Saurabh (Mungeshwar Sahoo, J.)