IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.29 of 1973
JADUBANSH PD. SAHI & ORS
Versus
SMT.SABITRI DEVI
-----------
37. 26.10.2010 Perused the office note dated 11.10.2010.
So far item Nos.1 and 3 of the said office note
is concerned, the respondent shall remove the said
defects within three weeks. So far item No. 2 is
concerned, the learned counsel for the appellants
submitted that he will file vakalatnama on behalf of the
appellant No.1(v) to 1(vii) within three weeks. If within
the said period vakalatnama is not filed on their behalf,
they shall be transposed as respondent in the memo of
appeal.
( Mungeshwar Sahoo, J.)
S.S.