IN THE HIGH COURT OF JUDICATURE AT PATNA
First Appeal No.83 of 2011
Smt. Urmila Devi
Versus
Sri Ganga Pd. & Ors
----------------------------------
05. 01.08.2011. This First Appeal has been listed under the
heading to be mentioned at the instance of the
appellant.
The learned counsel for the appellant
submitted that although I.A. No.4120 of 2011 has
been filed by the appellant praying for injunction
but by mistake in the provision of law, order 41
Rule 5 C.P.C. has been mentioned, therefore, he
prays that he may be permitted to make necessary
correction in the provision of law. Prayer is
allowed and the appellant may correct/add the
appropriate provision in the interlocutory
application No.4120 of 2011 during the course of
the day.
After necessary correction is made, the
office shall place the said application under the
heading for Orders on Petition.
Sanjeev/- (Mungeshwar Sahoo,J.)