High Court Patna High Court - Orders

Ram Dhani Tiwary & Ors vs Ramyash Tiwary & Ors on 27 June, 2011

Patna High Court – Orders
Ram Dhani Tiwary & Ors vs Ramyash Tiwary & Ors on 27 June, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     SA No.400 of 1989
                                RAM DHANI TIWARY & ORS
                                            Versus
                                 RAMYASH TIWARY & ORS
                                          -----------

26 27.6.2011. I.A. No.3904 of 2011

No one appears on behalf of the respondents to argue the

case.

Learned counsel for the appellant is present.

Mr. Satya Prakash Srivastava, learned counsel appears

on behalf of the respondents and submits that he has already given

no objection certificate in this case and the file has been taken away

from him. Thus, he finds himself unable to represent the

respondents.

In that view of the matter, put up this case after one

week.

It is made clear that if on the next date no one appears

on behalf of the respondents, the matter may be heard and disposed

of even in absence of learned counsel for the respondents.

Md.S.                                        ( Ashwani Kumar Singh, J.)