IN THE HIGH COURT OF JUDICATURE AT PATNA
M.A. No.517 of 1997
M/S BIHAR CAUSTIC & CHEMICALS
Versus
UNION OF INDIA
****
/7/ 13 August From the perusal of the record it appears that the
2010
case was filed on 12.12.1997. The orders show that the
certified copy of the order under appeal sent down to the
Railway Claim Tribunal for correction of five cage column
as the endorsement is 19.08.1998 in the margin of the order
sheet and subsequent the endorsement the copy of the
impugned order (at flag ‘A’) returned after necessary
correction vide Letter No. RCT/Patna/2/Rest/97, dated
02.05.200, is kept on the record. Further, endorsement of
the office note that the certified copy of the impugned order
filed with this memo of appeal is not available on record
rather a fresh certified copy of the order has been sent and,
hence, it appears that the communication was made but the
Tribunal has sent twice fresh certified copy.
2. Hence, Call for a report from the Tribunal
specifically mentioning letter number by which the certified
copy of the order was sent down to the Tribunal regarding
the clarification of five cage column.
2
3. The report must be received in this Court
within three weeks from the date of receipt and put up the
case after receipt of the report.
( Gopal Prasad, J. )
S.A.