IN THE HIGH COURT OF JUDICATURE AT PATNA
First Appeal No.576 of 1978
Most Bibi Rohana Khatoon
Versus
Chamari Mahton & Ors
----------------------------------
30. 28.09.2011 Perused the office note dated 27.9.2011.
The office note says that copy of the
interlocutory application no. 8100 of 2009 has not been
served on the learned counsel appearing on behalf of
the appellant. This interlocutory application shall be
heard at the time of final hearing of the appeal.
The office may list this first appeal after
Chath holidaty under the heading ‘For hearing’ if it is
otherwise ready for final hearing.
S.S. (Mungeshwar Sahoo, J.)