IN THE HIGH COURT OF JUDICATURE AT PATNA
E.P. No.4 of 2011
Pramod Singh Chandravanshi
Versus
Sri Som Prakash Singh
-----------
10 15.07.2011 Learned counsel for the petitioner submits that he will
deposit the cost of the Special Messenger for requisitioning the
documents. So far as extra copy of list of documents is concerned,
the Registry would make photocopies of the same and use it
accordingly.
Office points out that in the list of documents to be
requisitioned as filed on behalf of the sole-respondent the
addresses of some of the custodians are not adequate or clear. The
sole-respondent shall take steps to give betters particulars thereof
so that communication can be sent accordingly.
When all the documents requisitioned by both the
parties are received, the office would report the matter to the Court
for fixing the date of further hearing in the matter.
Trivedi/ ( Navaniti Prasad Singh, J.)