IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.576 of 2010
MANJESH KUMAR SINGH
Versus
SHARDA SINGH
-----------
03/ 03-Mar-2011 As prayed one week time is granted to remove the
defects failing which this appeal shall stand dismissed
without further reference to the Bench. In case, the
defects are removed earlier, the said matter, as prayed
for, may be listed for orders.
If for removing the defect in respect of wanting
signature of Advocate Oath Commissioner the original
memo of appeal is required to be handed over to learned
counsel for the appellant, the same shall be done by
office on the understanding that he shall re-submit the
memo of appeal in course of the day.
(Shiva Kirti Singh, J.)
(Gopal Prasad, J.)
perwez