IN THE HIGH COURT OF JUDICATURE AT PATNA
First Appeal No.485 of 1989
Ram Bilas Mahto & Ors
Versus
Om Prakash Sinha & Ors
----------------------------------
16. 16.08.2011. The learned counsel for the appellants
submitted that by mistake instead of notice under
registered cover, the requisites have been filed in
ordinary process.
Therefore, in my opinion, the peremptory
order passed on 12.07.2011 has been substantially
complied with. However, the appellants shall take steps
for appeal notice under registered post with A.D. within
next one week and the office is directed to issue notice
in ordinary process which has already been filed. If the
appellants will not file the registered notice on
respondent no.2 within next one week, the appeal shall
stand dismissed.
Saurabh (Mungeshwar Sahoo,J.)