High Court Patna High Court - Orders

Md. Habib Ansari vs Md. Pramila Devi &Amp; Ors. on 6 April, 2011

Patna High Court – Orders
Md. Habib Ansari vs Md. Pramila Devi &Amp; Ors. on 6 April, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   SA No.464 of 2010
                                   MD. HABIB ANSARI
                                           Versus
                              MD. PRAMILA DEVI & ORS.
                                         -----------

I.A. No. 778 of 2011 at flag-‘B’

4/ 06-04-2011 The present interlocutory application has been filed

on behalf of the appellant praying therein for modification of

order dated 24.01.2011 passed by this Court, whereby appellant

was granted one week’s peremptory time to remove all the

defects, pointed out by the office.

Learned counsel for the appellant submits that

excepting defect no.2, other defects have been removed, but so

far as defect no.2 is concerned, that could not have been

removed by the learned counsel appearing on behalf of the

appellant. According to him, defect no.2 is regarding difference

of date of judgment as shown in the judgment under appeal with

that of certified copy of the decree under appeal. He further

submits that in fact, that defect is fit to be ignored.

Since the present Interlocutory application has been

filed before expiry of the peremptory time granted by this Court,

therefore, order dated 24.01.2011 is modified to the extent that

defect no.2, pointed out by the stamp reporter, is ignored for the

present.

I.A. No. 8536 of 2010 at flag-C

Issue notice to the respondents by ordinary process

as also by registered post with A/D to show cause as to why the

reliefs prayed for in the present interlocutory application be not

granted to the appellant. Requisites for issuance of notice must
2

be filed within a week, failing which this interlocutory

application shall stand rejected without further reference to a

Bench.

( Birendra Prasad Verma, J.)
BTiwary/