IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Appeal No.934 of 2010
The Union Of India Through General Manager
Versus
The State Of Bihar & Ors.
----------------------------------
I.A. No. 5999 of 2011
3. 8.9.2011 Heard Mr. Mritunjay Kumar learned Assistant
Counsel to Mr. Anil Kumar Sinha for the appellant.
The present interlocutory application has been
filed seeking exemption from filing certified copy of the
judgment/order dated 30.6.2010 along with memo of
appeal for the reason that it is analogous with M.A. 883 of
2010 in which the certified copy of the judgment/order
impugned has been annexed.
In view of the above, let the defect as pointed
out by the stamp reporter be ignored and the case be treated
analogous with M.A. No.883 of 2010 and filing of certified
copy of the judgment/order dated 30.6.2010 is dispensed
with.
I.A. No. 5999 of 2011 is allowed.
( S. K. Katriar, J.)
Vinay/ (Ahsanuddin Amanullah,J.)