IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.213 of 1995
Rajeshwar Singh & Anr
Versus
Maharani Adhirani Kamsundari D
-----------
63 27.7.2011 Counsel for the appellants was to prepare a written
argument in this case. It is prayed that for this purpose he needs to
examine the records. The records are with the Court and, therefore,
they could not be supplied to the counsel for the appellants.
Under this extremely difficult circumstance, three weeks’
time is being granted, as a last chance, to the counsel for the
appellants. It is made clear that both the parties in this matter should
appear not only with the written arguments but also to explain their
written arguments. Counsel for the respondents has already filed their
written argument and the delay is being caused by the appellants. The
Lower Court Records may be sent to the section so that the counsel
for the appellants may examine the records.
List this case on 17.8.2011.
Sanjay (Sheema Ali Khan, J.)