Patna High Court – Orders
Bishundeo Sharma &Amp; Anr. vs Rambali Sharma &Amp; Ors. on 22 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
SA No.413 of 2010
BISHUNDEO SHARMA & ANR.
Versus
RAMBALI SHARMA & ORS.
-----------
3/ 22.02.2011 Nobody appears on behalf of the appellants.
However, two weeks’ time is granted to the learned counsel
for the appellants to remove the defects, pointed out by the
Office, as per marginal notes of the order sheet, failing
which the memo of appeal shall stand rejected without
further reference to a Bench.
( Birendra Prasad Verma, J )
Anjani/