High Court Patna High Court - Orders

Bal Kishun Mahto vs Firangi Matho & Ors on 24 August, 2011

Patna High Court – Orders
Bal Kishun Mahto vs Firangi Matho & Ors on 24 August, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                             First Appeal No.324 of 1983
                                    Bal Kishun Mahto
                                          Versus
                                  Firangi Matho & Ors
                             ----------------------------------

47. 24.08.2011. The learned counsel appearing on behalf of the

respondent submitted that he expects to receive the

Vakalatnama today on behalf of the respondent No.1(e) and,

therefore, he prayed for further two days time to file the

same. Prayer is allowed.

The learned counsel for the appellant submitted that

appellant No.2(a) has died and, therefore, he prays for two

weeks time to file substitution application. Prayer is allowed

subject to limitation.

Perused the letter received from the Court below

which is kept at flag ‘T’. It appears that the parties have

received back the documentary evidences which have been

exhibited in the case and, therefore, the Court below has

issued notice to them directing them to deposit the documents

received by them before the Court below. Since the learned

counsels for both the parties are present before this Court, it

will be better that the parties shall file the documents which

have been returned back before this Court instead of filing the

same before the trial Court. Therefore, the office is directed

to call for the records from the Court below whatever is

available as it is. The parties are directed to file the

respective documents before this Court in this First Appeal

within one month.

Sanjeev/-                                       (Mungeshwar Sahoo,J.)