IN THE HIGH COURT OF JUDICATURE AT PATNA
SA No.547 of 2010
JAKSAN SAHNI
Versus
AMIR SAHNI & ORS.
-----------
3/ 11-04-2011 Reg. Defect No.1: Let belated filing of limitation
petition vide I.A. No. 2564 of 2011, be accepted and be
listed for its consideration on merit under the proper
heading.
Reg. Defect No. 2 & 3: As prayed for, four
weeks’ time is granted to the appellant to take steps for
removal of defects no. 2 and 3, as per marginal notes of the
order sheet, as pointed out by the stamp report, failing
which memo of this second appeal shall stand rejected
without further reference to a Bench.
( Birendra Prasad Verma, J.)
BTiwary/