IN THE HIGH COURT OF JHARKHAND AT RANCHI
S.A. No.122 of 2008
Ajay Kumar Poddar. .......... Appellant.
Versus
Sanwar Mal Poddar @ Koka & Ors. .......... Respondents.
CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
For the Appellant : Mr. A. K. Srivastava, Advocate.
For the Respondents: Mr. V. K. Prasad, Advocate.
04/09.11.2011
: It has been submitted that an appeal, being S.A. No.125 of
2008, arising out of the same judgment, was filed by the vendor
of the present appellant. The said appeal has been admitted by
this Court by order dated 5th November, 2009, framing substantial
question of law.
In view of the above, Let this appeal be heard on the
same substantial question of law, as has been framed in S.A.
No.125 of 2008 by this Court.
Issue notice to the respondents under registered cover with
A/D as well as ordinary process for which requisites etc. must be
filed in Court within a week, failing which this appeal shall stand
dismissed without further reference to a Bench.
(Narendra Nath Tiwari, J.)
Sanjay/