High Court Patna High Court - Orders

Hari Nandan Prasad vs Rukmani Devi &Amp; Ors on 19 August, 2010

Patna High Court – Orders
Hari Nandan Prasad vs Rukmani Devi &Amp; Ors on 19 August, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                           M.A. No.718 of 2008
                         HARI NANDAN PRASAD
                                 Versus
                         RUKMANI DEVI & ORS.
                                  ****

/13/ 19.08.2010 Office, vide office note, dated 16.08.2010, has

pointed out that by order, dated 19.07.2010, four weeks’

time was granted to file the substitution petition, but, the

appellant has not filed the substitution petition and complied

the order within four weeks, granted on the prayer of the

appellant, hence, the consequence, in issue, is to be

considered at the time of hearing under Order XLI Rule 11

of the Civil Procedure Code.

However, the learned counsel for the appellant

prays for a week’s time to file substitution petition. Prayer

is allowed. If the petitioner files the substitution petition

within a week it’s consequence is to be considered at the

time of hearing under Order XLI Rule 11 of the Civil

Procedure Code.

( Gopal Prasad, J. )
S.A.