IN THE HIGH COURT OF JUDICATURE AT PATNA
Second Appeal No.710 of 2010
Chhathu Sah & Ors
Versus
Ram Prasad Sah & Ors
----------------------------------
3 15-11-2011 Perused the office note. Defect no.1 relating to the
certified copy of the decree under appeal is ignored for the
present, but so far as it relates to the defect in the memo of appeal,
the appellants are granted one week’s time to remove the same,
failing which the memo of appeal shall stand rejected without
further reference to the bench.
Similarly, defect no.3 so far as it relates to the
certified copy of the judgment and decree under appeal, is ignored
for the present, but with regard to the part relating to the memo of
appeal, the appellants are granted one week’s time to remove the
defect, failing which the memo of appeal shall stand rejected
without further reference to the bench.
The learned counsel appearing on behalf of the
appellants submits that defect nos. 4, 5 and 6 have already been
removed. The office is to verify the said statement and proceed
accordingly.
( V. Nath, J.)
roy