IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.201 of 2007
GYANENDRA PRASAD YADAV @ SHASHI BABU
Versus
SURENDRA YADAV @ SURENDRA NATH YADAV
-----------
20. 08.10.2010. The learned counsel for the plaintiff-respondent
submitted that he will file counter affidavit to the Interlocutory
Application No.8666 of 2010 by 29th October, 2010 after serving
a copy of the same on the learned counsel appearing on behalf of
the appellant so that within the next one week, if necessary, the
appellant shall also file reply to the counter affidavit.
As jointly prayed for list this case under the same
heading on 10th November, 2010.
So far I.A. No.8456 of 2010 is concerned, the said
application has been filed on behalf of the appellant seeking
permission to take back the original document, i.e., Exhibit ‘C’
and ‘L’.
The learned counsel for the appellant submitted that he
has already filed certified copy of Exhibit ‘C’ and Exhibit ‘L’ as
Annexure ‘B’ and Annexure ‘C’ to the Interlocutory Application
No. 8456 of 2010.
The office may verify the same and if these documents
are certified copy of the Exhibit document, The office may return
the original documents of Exhibit ‘C’ and Exhibit ‘L’ to the learned
counsel for the appellant. The learned counsel undertakes to re-
file the same as and when required by the Court. The
application, i.e., I.A. 8456 of 2010 stands allowed.
Sanjeev/- ( Mungeshwar Sahoo, J.)