IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.534 of 1997
SMT.KISHANMATI DEVI & ORS
Versus
SHYAM KISHORE DUBEY & ORS
-----------
27. 18.11.2010. Perused the office note dated 15.11.2010.
The learned counsel appearing on behalf of the
appellant submitted that the value of this Appeal
only Rs.65,000/-. Therefore, it is not maintainable
before this Court. The learned counsel submitted
that the Appeal may be transferred to the Court of
District Judge, East Champaran at Motihari.
In the case of Ram Sagar Kewat & Ors
Vs. Shivbalak Kewat & Ors being First Appeal
No.149 of 2003 and others analogous First Appeal,
a Bench of this Court and by terms of order dated
07.07.2005 directed that the First Appeal filed after
01.10.96 but before 19.02.2005 should be treated
to have been filed before the appropriate Court and
transferred to the Court concerned. Accordingly,
the office is directed to transfer this First Appeal to
the Court of District Judge, East Champaran at
Motihari as soon as possible.
Sanjeev/- (Mungeshwar Sahoo,J.)