Patna High Court – Orders
Ram Chandra Prasad vs Smt.Mina Devi on 28 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.60 of 2007
RAM CHANDRA PRASAD
Versus
SMT.MINA DEVI
-----------
22. 28.02.2011 The learned counsel appearing on behalf of the
respondent submitted that the appeal may be listed for
hearing without the paper book. The learned counsel for
the appellant has got no objection.
In view of the above fact, this first appeal may
be listed under the heading ‘For hearing’ without the
paper book.
S.S. (Mungeshwar Sahoo,J.)