IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.177 of 2001
NATIONAL THERMAL POWER CORPORA
Versus
SHOBHA DEVI & ANR
-----------
19. 16.11.2010 This First Appeal No. 177 of 2001 has been listed
under the heading to be mentioned for fixing early date of
hearing. The learned counsel for the respondents submitted
that the basis for award in this first appeal is Ext. h and
against the Ext. h a judgment of the Land Acquisition Judge
First Appeal No. 633 of 2000 has been filed by the appellant
before this Court, which is running in the list under the
heading ‘For hearing’ and therefore, the learned counsel
submitted that this appeal may also be heard along with the
said First Appeal No. 633 of 2000.
The learned counsel further submitted that he will
be depositing the special messenger cost within one week for
calling for the lower court record from the court below. If the
special messenger cost is deposited within the next one week
from today, the office is directed to call for the lower court
record immediately and list this first appeal under the
heading for hearing in the 1st week of December 2010 on the
top of the list subject to part heard.
( Mungeshwar Sahoo, J.)
S.S.