IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.668 of 1995
Deonath Singh
Versus
Kamla Singh & Ors
-----------
77. 26.08.2011. Heard the learned counsel for the parties on
I.A. No.5672 of 2011.
This application has been filed by the
respondent no.3 for a direction to the appellant no.1 to
hand over charge of the suit property for which
Receiver was appointed.
The learned counsel for the appellant
submitted that he has already handed over the charge
and the learned counsel for the respondent no.3
admitted this fact.
In view of the above facts, I.A. No.5672 of
2011 stands disposed of.
The office shall place a report as to whether
this First Appeal is ready for final hearing without
preparation of paper book or not?
Saurabh (Mungeshwar Sahoo, J.)