High Court Patna High Court - Orders

Vishundeo Ojha vs Brahmdeo Ojha &Amp; Ors. on 14 February, 2011

Patna High Court – Orders
Vishundeo Ojha vs Brahmdeo Ojha &Amp; Ors. on 14 February, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   SA No.180 of 2010
                                   VISHUNDEO OJHA
                                          Versus
                                BRAHMDEO OJHA & ORS.
                                        -----------

3/ 14.02.2011 As prayed for, two weeks’ time is granted to the

appellant to remove all the defects, pointed out by the

Office, as per marginal notes of the order sheet, failing

which the memo of appeal shall stand rejected without

further reference to a Bench.

Mr. Satyapal Singh, learned counsel submits that

in the Vakalatnama filed on behalf of the appellant, his

name is mentioned in the body of the Vakalatnama

appointing him also as his lawyer by the appellant, but he

could not sign on the back portion of the Vakalatnama

accepting the same.

In that view of the matter, he is permitted to

accept the Vakalatnama on behalf of the appellant by

putting his signature on back portion of the Vakalatnama

within the same period of two weeks.

( Birendra Prasad Verma, J )

Anjani/