IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Appeal No.672 of 2009
Pushpaganda Sinha
Versus
Krishna Murari Sharan
----------------------------------
with
Miscellaneous Appeal No.677 of 2009
Krishna Murari Sharan
Versus
Pushpagandha Sinha
———————————-
22 14-10-2011 Call for an explanation from the registry as to
why no office notes have been made pursuant to order dated
14th July, 2011. There is nothing to indicate as to when the
lower court records were called for in compliance of the
earlier order. If the lower court records have not been
called for as yet, the explanation shall give reasons for the
same and indicate who is responsible .
Put up under the same heading after two weeks.
The case shall retain its position in the list.
Any of the parties will be at liberty to deposit
special messenger cost for obtaining lower court records if
the same have not been received from the court of
Additional Principal Judge, Family Court, Patna.
( Shiva Kirti Singh, J.)
( Shivaji Pandey,J)
Naresh