IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.436 of 2001
Rama Shankar Singh & Anr
Versus
Bindhayachal Singh & Ors
-----------
19. 04.07.2011 Perused the office note dated 30.06.2011 read with
office note dated 27.04.2011.
The appellant is directed to take appropriate steps
for appointment of J.R.(J.) as guardian for the minor
respondent nos.5, 6 and 9 within two weeks.
So far item no.2 mentioned in office note dated
27.04.2011 is concerned, after the appointment of J.R.(J.)
as guardian, the office may place the same under the
heading for orders on office notes.
Saurabh (Mungeshwar Sahoo,J.)