IN THE HIGH COURT OF JUDICATURE AT PATNA
First Appeal No.21 of 2011
Mukesh Kumar & Ors
Versus
Sharwan Kumar & Ors
----------------------------------
03. 12.08.2011. The learned counsel for the appellant
submitted that in fact he has filed the deficit Court
fee stamp of Rs.13,895/- on 20.06.2011 but due to
mistake of the Advocate clerk, instead of First
Appeal No.21 of 2011, it has been mentioned as
Second Appeal No.21 of 2011. However, according
to the learned counsel, the name of the parties is
same. The office shall verify the same and if it is
so, the same may be treated as substantial
compliance of the order of this Court directing the
appellant to file the deficit Court fee stamp and
keep the same in this record. The appellant shall
correct the case number.
Sanjeev/- (Mungeshwar Sahoo,J.)