IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.27 of 1984
MAHESHWAR NAND KISHORE PD.& ANR
Versus
MAHARAJ KRISHNADEO PD. & ORS.
-----------
12. 25.08.2010. From perusal of the records, it appears
that there is only one witness examined on behalf
of the appellant. No documentary evidence is
there. The Judgment is of 3 pages and the Appeal
is of the year 1984.
In such circumstances, in my opinion, the
Appeal should be heard without the paper book
because preparation of paper book will further
delay the hearing of the Appeal and, therefore, it is
not necessary for preparation of paper book. The
office is directed to list this First Appeal under the
heading for Hearing without the paper book after
one week.
Sanjeev/- (Mungeshwar Sahoo,J.)