IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Second Appeal No.351 of 2009
                                    Nagendra Prasad & Ors
                                              Versus
                                    Tarbun Nessa & Ors
                                 ----------------------------------
5 14-11-2011 Heard the learned counsel appearing for the
appellants.
This appeal will be heard. Admit.
The substantial question of law arising for
consideration in this appeal is:
Whether the judgment of the appellate court is
vitiated due to non-consideration of the oral evidence of the
plaintiffs as well as material document/ evidence exhibited on
their behalf?
The appellants shall be entitled to raise any other
substantial question of law at the time of hearing of this appeal.
Issue notices upon the respondents for which the
appellants must file requisites within one week, both under
registered cover as well as ordinary process, failing which the
appeal shall stand dismissed without further reference to the
bench.
Call for the lower court records
 ( V. Nath, J.)
roy