IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.7 of 2008
SMT. PURNIMA SRIVASTAVA
Versus
DR. GHANSHYAM AZAD
-----------
05. 11.08.2010. It appears that this Appeal has been filed
against the Judgment passed by the Principal
Judge, Family Court, Sitamarhi.
In view of Full Bench decision reported in
2009 (3) P.L.J.R. 990, First Appeal is not
maintainable, Misc. Appeal is maintainable which
shall be heard by a Division Bench according to
Section 19 of the Family Court Act.
In view of the above fact, the appellant is
permitted to convert this First Appeal to Misc.
Appeal and on its conversion, the same may be
placed before appropriate Bench.
Sanjeev/- (Mungeshwar Sahoo,J.)