IN THE HIGH COURT OF JUDICATURE AT PATNA
SA No.253 of 2009
RAMSHAKHI DEVI
Versus
GAYATRI DEVI & ORS
-----------
07/ 23.03.2011 It transpires that in compliance of order dated
29.01.2010 passed in Second Appeal No. 253 of 2009 as well as
order dated 29.09.2010 passed in M.J.C. No. 3796 of 2010 defect
no.7 has been removed by learned counsel for the appellant within
time granted by this Court.
2. So far defect no.5 is concerned, instead of making
endorsement in memorandum of appeal learned counsel for the
appellant has given the details of respondents no. 2 to 7 on a
separate sheet of paper within the time allowed but that was not
enough as their names should have been incorporated in the
memorandum of appeal at the place where details of parties were
given. However, the order has been substantially complied as a list
containing details of respondents no. 2 to 7 has been provided. If
learned counsel for the appellant incorporates the names and details
of respondents no. 2 to 7 in the memorandum of appeal within one
week, it should be deemed as compliance of the aforesaid orders of
this Court.
MPS/ ( S. N. Hussain, J. )