High Court Patna High Court - Orders

Kailash Prasad @ Kailash Mahto @ … vs Amar Kumar Verma@Dr.Amar& Ors on 12 July, 2011

Patna High Court – Orders
Kailash Prasad @ Kailash Mahto @ … vs Amar Kumar Verma@Dr.Amar& Ors on 12 July, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                           Second Appeal No.249 of 2009
                      ======================================================

Kailash Prasad @ Kailash Mahto @ Kailash Prasad & Ors
…. …. Appellant/s
Versus
Amar Kumar Verma@Dr.Amar& Ors
…. …. Respondent/s
======================================================
Appearance :

                      For the Appellant/s       :    Mr. Dilip Kumar-1
                      For the Respondent/s      :    Mr.

======================================================

5 12-07-2011 It has been stated on behalf of the appellants that

appellant no.1 Kailash Prasad @ Kailash Mahto @ Kailash Prasad

Mazkur is dead and a prayer has been made for adjournment to

take steps for substitution.

As prayed for, two weeks time is granted to take steps

for expunging the name of the deceased appellant and for

substituting his heirs and legal representatives subject to law of

limitation.

(V. Nath, J)

Nitesh