Patna High Court – Orders
Gopal Sharan Singh vs Ripu Sudan Prasad Singh &Amp; Ors on 10 February, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  C.R. No.1247 of 2009
                                 GOPAL SHARAN SINGH
                                           Versus
                          RIPU SUDAN PRASAD SINGH & ORS
                                         -----------
13/ 10-02-2011 Perused the office notes.
Learned counsel for the petitioner prays for and
is granted two weeks time for filing supplementary affidavit
in I.A. No. 8370 of 2010 disclosing the date of death of
opposite party no.3 failing which this application, as
against him, shall stand rejected without further reference
to a Bench.
Learned counsel for the petitioner further
submits that a copy of the aforesaid interlocutory
application has already been served upon the other side.
Office to verify the same.
 ( Birendra Prasad Verma, J.)
BTiwary/