IN THE HIGH COURT OF JUDICATURE AT PATNA
SA No.306 of 1987
Chhabi Gupta @ Chobi Gupta & Ors
Versus
Pranav Kumar Gupta & Ors.
-----------
10. 27.6.2011. Perused the office note.
Learned senior counsel appearing on behalf of the
appellants Mr. Sukumar Sinha submits that he is not in possession of
photo copy of the certified copy of the judgment of the trial court as
well as the appellate court. He, however, submits that he would
make an endeavour to find out typed copy of the aforesaid
judgments and supply the same. He seeks six weeks’ time for the
same.
As prayed for six weeks’ time is allowed.
It is expected that in the meantime learned counsel for
the appellants would make available typed copy of the judgment of
trial court as well as the appellate court.
Md.S. ( Ashwani Kumar Singh, J.)