IN THE HIGH COURT OF JUDICATURE AT PATNA
TEST SUIT No.2 of 2003
Anil Vishnu Raman
Versus
Surjit Kumar Sinha
-----------
58. 01/07/2011 Re: Item No.1
Mr.Sanjay Kumar Verma, learned counsel,
submits that he has already filed vakalatnama
on behalf of defendant nos.12 and 13 in the
suit. He submits that learned counsel for the
plaintiff may be directed to serve a copy of
the main application, I.A.No.6879 of 2010 and
I.A.No.9633 of 2010.
Learned counsel for the plaintiff is
directed to serve copies of the aforesaid
applications on learned counsel appearing for
defendant nos.12 and 13 within one week.
Learned counsel for defendant nos.12 and
13 prays for and is granted four weeks time
to file reply to the said applications, if
necessary.
Re: Item No.2
Learned counsel for the defendants prays
for and is granted two weeks further time, as
a last indulgence, to file reply to
I.A.No.9633 of 2010, if necessary.
Pradeep/ ( J. N. Singh,J.)