IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.1708 of 2007
VINAY KUMAR & ORS
Versus
DROUPADI DEVI & ORS
-----------
24 09.12.2010 Perused the office note.
Office has submitted that in I.A. No. 9632 of
2010 opposite party no. 28(I)A has been mentioned instead
of 26(I)A, however, in the office note order dated
16.11.2010 the same appears to have been corrected as
26(I)A.
Learned counsel for the petitioners submits that
I.A. No. 10254 of 2010 has been filed for necessary
modification in the order.
Let this matter be listed along with the aforesaid
Interlocutory Application.
SC (Dr. Ravi Ranjan, J.)