IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10582 of 2011
Baidyanath Sarkar & Ors
Versus
Hari Narayan Prasad & Ors
-----------
4. 06.07.2011 The learned counsel for the
petitioners submitted that in compliance of
defect No.(O) an affidavit has already been
sworn by the petitioner No.2 which is
available between page 25 and 26 of the
main brief. Perused the record. The
affidavit is available on record.
Therefore, the defect No. (O) stands
removed.
S.S. (Mungeshwar Sahoo,J.)