IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.81 of 1996
MOHAMAD QAMRUL HODA KHAN & ORS
Versus
PUNJAB NATIONAL BANK & ORS
-----------
15. 02.12.2010 Perused the office note dated 1.12.2010.
In spite of repeated directions the appellants are
not removing the defect regarding appellant no.3. The defect
is that in the memo of appeal she has been described as
minor when the appeal was filed but in the vakalatnama she
has signed as major.
Further two weeks’ time is granted to take
appropriate steps i.e. either to file affidavit showing her as
major or correct the memo of appeal otherwise her signature
on the vakalatnama shall be ignored.
(Mungeshwar Sahoo, J)
S.S.