Patna High Court – Orders
National Thermal Power Corpora vs Punita Devi & Anr on 11 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.449 of 2001
National Thermal Power Corpora
Versus
Punita Devi & Anr
-----------
06. 11.07.2011. Perused the office note dated 08.07.2011.
It appears that the First Appeal has already
been dismissed for default as against the
respondent No.1 and 2 both. There are no other
respondents in the appeal and, therefore, this
appeal has now become incompetent, as a result of
which, this First Appeal is dismissed.
Sanjeev/- (Mungeshwar Sahoo, J.)