High Court Patna High Court - Orders

Madhav Chandra Das @ Mahadeo Das vs Madhwi Bala &Amp; Ors. on 28 January, 2011

Patna High Court – Orders
Madhav Chandra Das @ Mahadeo Das vs Madhwi Bala &Amp; Ors. on 28 January, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 FA No.197 of 2010

                         MADHAV CHANDRA DAS @ MAHADEO DAS
                                       Versus
                                 MADHWI BALA & ORS.
                                     -----------

2. 28.01.2011 The learned counsel for the appellant

submitted that since the valuation of the suit and

appeal is only Rs.50,000/-, the appeal is not

maintainable before this Court and, therefore, the

learned counsel prayed that memo of appeal, judgment

and decree and court fee, if any, paid may be returned

to him so that he may represent the same before the

appropriate forum.

Permission is accorded.

The office is directed to return the documents

as stated above to the learned counsel. The learned

counsel shall collect the same within two weeks from

the office.

This first appeal is accordingly, disposed of.

S.S.                                              (Mungeshwar Sahoo,J.)