IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10261 of 2011
Dhenuk Rai & Ors
Versus
Rangnath Sharma & Anr
-----------
07. 01.07.2011 The learned counsel for the petitioners
submitted that all the defects have been removed on
29.06.2011 but when the cause list, synopsis, Court fee
etc. were filed because of the fact that number of writ
was not known to him, the said documents and Court
fee have been filed giving Civil Revision No.2338 of
2006.
The office may verify the same and if it has
been filed in Revision as stated above, the same may
be accepted as valid filing in this writ application.
Saurabh ( Mungeshwar Sahoo, J.)