IN THE HIGH COURT OF JHARKHAND, RANCHI
L.P.A No. 354 OF 1998R
Bachwa Devi Vs. The Member, Board of Revenue & Ors.
-------
CORAM HON'BLE THE CHIEF JUSTICE
HON'BLE MR.JUSTICE P.P.BHATT
For the Appellant/Petitioner Mr.Prashant Pallav
For the Respondent ------
---------
Order No.18 Dated 16th November, 2011
Learned counsel, Mr.Prashant Pallav, submits that he has
instruction to appear in this case. However, the appellant could not give her
power and is likely to come within a day or two.
Since it is a matter of 1998, it cannot be adjourned further.
However, since it is the first request made by the counsel, put up this case
on 21st November, 2011. On that day, counsel may come ready to argue the
L.P.A and the matter shall not be adjourned because of non-availability of
the case-file or any record and the learned counsel may obtain the record
from the party or may inspect the file of L.P.A as well as of the original court
at his own level.
Put up this case case on 21.11.2011.
(Prakash Tatia.,C.J.)
(P.P.Bhatt, J.)
dey