High Court Patna High Court - Orders

Parmeshwar Singh &Amp; Anr vs Shankar Singh on 1 July, 2010

Patna High Court – Orders
Parmeshwar Singh &Amp; Anr vs Shankar Singh on 1 July, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                             FA No 41 of 2002
                        PARMESHWAR SINGH & ANR
                                 Versus
                            SHANKAR SINGH
                                -----------

8 01.07.2010 Learned counsel for the respondent has brought the matter

under the heading To Be Mentioned for correction in order dated

08.02.2010.

Having heard learned counsel for the respondent, in my

view, there is a typographical mistake. It appears to have been wrongly

recorded that failing to file the list, respondent’s case shall not be

considered. It should read respondent’s list shall not be considered. Let

the order be read accordingly

Learned counsel for the respondent, who now appears,

states that he is ready to furnish the respondent’s list and tenders apology

for the delay in the same. If the learned counsel for the respondent files

the respondent’s list within a week from today, the Office shall accept it

and act upon it and the time, as fixed earlier, is extended accordingly.

    M.E.H./                                                 (Navaniti Prasad Singh)