IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.1191 of 2007
MISHRI MANDAL
Versus
GOPAL MANDAL & ORS
-----------
5. 13.01.2011 As prayed for, two weeks’ time is granted to the learned
counsel for the petitioner to remove all the defects pointed out by the
office, as per marginal notes in the order sheet, failing which Civil
Revision application shall stand rejected without further reference to a
Bench. However, with respect to defect ‘M’ it is made clear that if the
advocate on record serial number is not given for all the advocates,
then the name of only such advocates shall be treated to be advocates,
whose AOR particular is furnished.
( Birendra Prasad Verma, J )
M.Rahman