IN THE HIGH COURT OF JUDICATURE AT PATNA
SA No.225 of 2011
Dwarika Nath Pd.
Versus
The Sdo, Sheohar -Cum-Chairman
-----------
4 20-7-2011 By order dated 15-7-2011 time till 18th July, 2011
was granted to the appellant to remove the defects, as pointed
out by the Office. The learned counsel appearing for the
appellant states that he has complied with the order by
removing the defects, which related to filing of some
documents/papers, but he points that he could not remove
other remaining defects relating to the correction in the memo
of appeal, as the file could not be made available inspite of
his bonafide efforts in this regard. The learned counsel seeks
permission to remove the remaining defects in course of the
day.
The prayer is allowed. The order dated 15-7-2011
is extended uptil today.
( V. Nath, J.)
roy