IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.79 of 2009
SMT. URMILA DEVI
Versus
BABITA DEVI & ORS
-----------
06. 27.01.2011 It has been submitted that by a common order
compensation was granted to the claimants in
Miscellaneous Appeal Nos. 77, 78, 79, 80 and 81 of 2009
which the appellant has challenged here and certified copy
has been filed in M.A. No. 81/09.
In view of such, there is no requirement to file
further certified copy in Miscellaneous Appeal Nos. 77, 78,
79 and 80 of 2009.
With regard to deposit of statutory amount, four
weeks’ time is allowed for the same, failing which the
application shall stand rejected without further reference
to Bench.
(Anjana Prakash, J.)
Vikash/-