High Court Patna High Court - Orders

Mishri Mandal vs Gopal Mandal &Amp; Ors on 13 January, 2011

Patna High Court – Orders
Mishri Mandal vs Gopal Mandal &Amp; Ors on 13 January, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  C.R. No.1191 of 2007
                                   MISHRI MANDAL
                                           Versus
                                GOPAL MANDAL & ORS
                                         -----------

5. 13.01.2011 As prayed for, two weeks’ time is granted to the learned

counsel for the petitioner to remove all the defects pointed out by the

office, as per marginal notes in the order sheet, failing which Civil

Revision application shall stand rejected without further reference to a

Bench. However, with respect to defect ‘M’ it is made clear that if the

advocate on record serial number is not given for all the advocates,

then the name of only such advocates shall be treated to be advocates,

whose AOR particular is furnished.

( Birendra Prasad Verma, J )
M.Rahman