Patna High Court – Orders
Ramawtar Saraf vs Union Of Indi Through Its Secr on 7 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
SA No.591 of 2010
RAMAWTAR SARAF
Versus
UNION OF INDI THROUGH ITS SECR
-----------
2/ 07.12.2010 Let certified copy of the trial court judgment
along with its typed copy be kept on record which has been
filed in the court just now.
Let the question of maintainability of the present
second appeal be taken up at the stage of hearing under
Order 41 Rule 11 of the Code of Civil Procedure.
( Birendra Prasad Verma, J )
Anjani/