IN THE HIGH COURT OF JUDICATURE AT PATNA
Second Appeal No.21 of 2007
Sadanand Mandal
Versus
Luxmi Kant & Ors
----------------------------------
5 2-8-2011 `Heard the learned counsel appearing on behalf of
the appellant.
This appeal will be heard. Admit.
The substantial question of law arising in this
appeal is as follows:
Whether the document( Ext.A) is mortgage by
conditional sale or it is out and out sale with condition of
repurchase and whether the interpretation given to this
document by both the courts below can be sustained?
The respondents 1st set have appeared and
therefore notice is required to be sent to respondents 2 nd set
only for which the appellants must file requisites, both
under registered cover and ordinary process, within two
weeks, failing which the appeal as against the said
respondents shall stand dismissed without further reference
to the bench.
( V. Nath, J.)
roy