IN THE HIGH COURT OF JUDICATURE AT PATNA
First Appeal No.200 of 1982
Sita Ram Tewary & Ors
Versus
Radheshyam Tewary & Ors
----------------------------------
5. 09.11.2011 It appears that earlier the lower court record
was called for from the court concerned. Sub Judge –
Ist, Siwan sent a letter to this High Court on 5.5.2000
stating that as soon as the record will be traced out the
same shall be sent to the High Court but inspite of
lapse of 11 years thereafter the lower court records
have not been sent. Write an express letter again to the
court concerned for sending the lower court record. A
copy of this order be also sent to the court concerned
and also to the District Judge concerned district who
shall see that the lower court record is traced out and
sent to this Court immediately so that the appeal which
is of the year 1982 shall be disposed of after hearing. If
the lower court record is not sent within one month
from receipt of a copy of this order along with letter the
concerned court shall give an explanation as to why the
same is not being traced till today and is not sent to the
Court.
S.S. (Mungeshwar Sahoo, J.)