Patna High Court – Orders
Rukmini Devi &Amp; Anr vs Smt.Laxmi Verma &Amp; Anr on 7 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
SA No.105 of 2009
RUKMINI DEVI & ANR
Versus
SMT.LAXMI VERMA & ANR
-----------
3 07.09.2010 No one appears.
However, four weeks’ time is granted to the
appellants for depositing the deficit court-fee stamp, as
pointed out by the office, failing which, the memorandum
of appeal shall stand rejected without further reference to a
Bench.
( Dr. Ravi Ranjan, J.)
SC