IN THE HIGH COURT OF JUDICATURE AT PATNA
SA No.130 of 2009
SUDAMA DEVI & ANR
Versus
SUDHIR KUMAR VERMA & ORS
-----------
3/ 25-01-2011 Perused the office notes.
It appears that there are several defects, which
are required to be removed by learned counsel appearing
on behalf of the appellants. It further appears that order
dated 11.09.2009 passed by learned Lawazima Board has
not been carried out till date. However, in the meantime
I.A. No. 10091 of 2010, at flag-K, has been filed under
Order 41 Rule 5 of the Code of Civil Procedure for grant of
stay.
As prayed for, two weeks’ time is granted to
learned counsel for the appellants to remove all the defects
pointed out by the office as per marginal note of the order-
sheet, failing which the present second appeal shall stand
dismissed without further reference to a Bench. It is made
clear that I.A. No. 10091 of 2010 shall be taken up for
consideration only after removal of all the defects pointed
out by the office.
( Birendra Prasad Verma, J.)
BTiwary/