IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.409 of 1994
Shokh Sah & Ors
Versus
Rahman Dhobi & Ors
-----------
34. 27.06.2011. In spite of order dated 09.05.2011, the
appellant has not filed the appellant list and has
not deposited initial printing cost. Today also,
nobody appears on behalf of the appellant.
Accordingly, it is directed if within next two weeks,
the appellant list is not filed and initial printing cost
is not deposited, the office may proceed to list this
appeal under the heading for hearing without the
paper book.
Sanjeev/- (Mungeshwar Sahoo,J.)