IN THE HIGH COURT OF JUDICATURE AT
PATNA
MA No.440 of 2009
VIVEK SHANKAR PRASAD
Versus
SMT.ANUPAMA PRASAD
-----------
12 01.04.2011 Since second copy of the I.A. has been filed,
although beyond the time granted by the Lawajama
Board, let the same be accepted. Learned counsel for
the appellants submits that the I.A. has become
infructuous because date for hearing of the appeal
has already been fixed.
In that view of the matter no order is required
on the I.A.
(Shiva Kirti Singh, J.)
(Hemant Kumar Srivastava, J.)
PN