High Court Patna High Court - Orders

Nirmala Devi &Amp; Ors vs Panna Lal &Amp; Ors on 6 October, 2010

Patna High Court – Orders
Nirmala Devi &Amp; Ors vs Panna Lal &Amp; Ors on 6 October, 2010
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                        FA No.61 of 2006
                       NIRMALA DEVI & ORS
                              Versus
                         PANNA LAL & ORS
                            -----------

25. 06.10.2010 This First Appeal has been listed under the

heading “to be mentioned” at the instance of the learned

counsel appearing on behalf of the appellant.

The learned counsel for the petitioner

submitted that there is a direction of the Hon’ble

Supreme Court to hear and dispose of this Appeal as

soon as possible preferably within two months. The

learned counsel for the appellant submitted that Lower

Court record is necessary and therefore, the same may

be called for through special messenger and the appellant

is ready to deposit the special messenger cost.

Accordingly, the appellant is directed to deposit

special messenger cost for calling for the Lower Court

record within one week from today. If the cost is

deposited, the Lower Court record may be called for

through the special messenger.

( Mungeshwar Sahoo, J.)
Saurabh