High Court Patna High Court - Orders

Ram Surti Devi &Amp; Anr vs Rabindra Sharma &Amp; Anr on 6 July, 2010

Patna High Court – Orders
Ram Surti Devi &Amp; Anr vs Rabindra Sharma &Amp; Anr on 6 July, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 MA No.324 of 2004
                              RAM SURTI DEVI & ANR
                                     Versus
                             RABINDRA SHARMA & ANR
                                      -------

23. 06.07.2010 Heard learned counsel for the appellants and

respondent no.1. It is pointed out by learned counsel

representing the respondent no.1 that after death of senior

counsel engaged, the client has already taken away the file

from him and now he has no instruction.

It further appears that perhaps taking into

consideration voluntary appearance of respondent no. 1, even

at the time of calling for Lower Court Records, notices to other

respondents were not ordered to be issued, six years time has

already lapsed.

Taking into consideration all such aspects, let all the

respondents i.e. respondent nos. 1 to 7 be issued notice

through ordinary as well as registered post with A/D, for hearing

on the point of admission preferably the matter may be

disposed of at the time of admission itself, for which requisites

etc. must be filed within one week, failing which this appeal

shall stand rejected without further reference to a Bench.

(Akhilesh Chandra, J.)
Rajeev/