Patna High Court – Orders
Smt. Manorma Devi & Ors vs Smt. Kunti Devi & Ors on 21 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.287 of 2000
Smt. Manorma Devi & Ors
Versus
Smt. Kunti Devi & Ors
-----------
22. 21.07.2011 As prayed for by the learned counsel for the
appellants, two weeks time is granted to file the required
affidavit showing jointness of the respondent nos.23 and
24 with their brothers. If the required affidavit is not filed
within the said two weeks, the appellant shall take fresh
steps for appeal notice on respondent nos.23 and 24 within
next one week in ordinary process. Peremptory.
Saurabh ( Mungeshwar Sahoo, J.)