IN THE HIGH COURT OF JUDICATURE AT PATNA
SA No.126 of 2008
SHAILENDRA PRASAD SINGH & ORS
Versus
GORAKH SINGH & ORS
7 07.09.2010
Heard learned counsel for the appellants.
This appeal will be heard. Admit.
The following substantial question of law arises for
consideration in this appeal:-
(i) Whether the lower appellate court has
followed the mandates of the Statute
as contained in Order XLI Rule 33 of
the Code of Civil Procedure while
setting aside the judgment and decree
passed by the trial court ?
Issue appeal notice to the respondents under
ordinary process and registered cover with
acknowledgement due on requisites etc. being filed within
two weeks, failing which, this appeal shall stand dismissed
without further reference to a Bench.
Call for the lower court records.
SC (Dr. Ravi Ranjan, J.)