IN THE HIGH COURT OF JUDICATURE AT PATNA
SA No.63 of 2007
Syed Riyazuddin
Versus
Md.Sidique Khan
-----------
7 12-7-2011 . The learned counsel for the respondent is
present.The learned counsel on behalf of the appellant is not
present. However, a prayer on his behalf has been made to
adjourn this matter. It appears from the ordersheet that on
earlier occasions also the matter had been adjourned as noone
appeared on behalf of the appellant.
Two weeks’ time is granted to the appellant to
remove the defects, as pointed out by the Office, failing
which the memo of appeal shall stand rejected without further
reference to the Bench.
( V. Nath, J.)
roy