IN THE HIGH COURT OF JUDICATURE AT PATNA
First Appeal No.536 of 1979
Fateh Bahadur Singh & Ors
Versus
Smt. Jamwanti Kuer & Ors
----------------------------------
83. 21.10.2011 Perused the office note dated 19.10.2011.
So far item No.1 is concerned, the learned
counsel submitted that in fact the name of appellant
No.1(C) is Chandeshwar Prasad Sharma which is clearly
mentioned in the substitution application which has
been allowed but in the memo of appeal the office has
mentioned the name as Chandeshwar Prasad Singh. It
is a mistake in the memo of appeal. The office shall
correct the same. Item No.3 also relates to the same
defect. So far item No.4 is concerned the learned
counsel for the appellant prays for four weeks’ time to
remove the defect pointed out in the office note dated
19.10.2011 item No.4. Prayer is allowed. So far item
no.2 is concerned, the same shall be considered at the
time of hearing on the interlocutory applications.
s.s. (Mungeshwar Sahoo,J.)