IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.149 of 1992
ARUNA RANI
Versus
ASHA GUPTA
-----------
35. 30.07.2010 Heard learned counsel for the respondent on
the Interlocutory Application No. 6521 of 2010.
This application has been filed by the plaintiff-
respondent praying for sending down the lower Court
record for making necessary correction in the
preliminary decree, according to the order of the
learned Court below allowing the amendment in the
plaint regarding the area of the land.
Learned counsel for the appellant has got no
objection. From perusal of the order passed by the
learned Court below, it appears that earlier the lower
Court record was sent down and after hearing the
parties the amendment was allowed. Accordingly, the
interlocutory application No. 6521 of 2010 is allowed.
Office is directed to send down the lower Court
record through special messenger to the concerned
Court i.e. Sub Judge Ist, Siwan.
The respondent shall deposit the special
messenger cost within a week.
S.S. (Mungeshwar Sahoo,J.)