IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.66 of 1990
Jagdeo Bhagat
Versus
Chandra Narain Saha @ Mahadeo
-----------
29. 14.07.2011 Perused the office note dated
13.7.2011.
The substitution application i.e.
I.A. No. 763 of 1999 and the limitation
application at Flag ‘R’ have already been
dismissed as far back as in the year 1999
for non-compliance of the order dated
3.5.1999. The said substitution application
was filed for substitution of the legal
representatives of the deceased respondent
Nos.1 and 2. Since the substitution
application and limitation application have
been dismissed, there is no other
respondent in the appeal. In my opinion
therefore, the whole appeal has become
incompetent to proceed.
Accordingly, this first appeal is
dismissed as incompetent.
S.S. (Mungeshwar Sahoo,J.)