IN THE HIGH COURT OF JUDICATURE AT PATNA
First Appeal No.754 of 1995
Ram Pujan Mishra
Versus
Subas Mishra & Ors
----------------------------------
20. 24.08.2011. It appears that on 12.08.2011, instead of
respondent No.2 to 4 and 7 only respondent No.2
to 4 have been typed in the ordersheet. It is,
therefore, directed that the said respondent No.2
to 4 shall be read respondent No.2 to 4 and 7 in
the ordersheet dated 12.08.2011. The said order
stands corrected.
The learned counsel for the appellant
submitted that in fact defendant No.2, Jata Mishra,
had died during the pendency of the suit and,
therefore, his heirs have been made party in this
appeal as respondent. However, for filing an
appropriate application, the learned counsel prayed
for 4 weeks time. Prayer is allowed.
Put up after 4 weeks.
Sanjeev/- (Mungeshwar Sahoo,J.)