High Court Patna High Court - Orders

Basudeo Paswan & Ors vs Mostt.Rajmatia Devi & Ors on 2 August, 2011

Patna High Court – Orders
Basudeo Paswan & Ors vs Mostt.Rajmatia Devi & Ors on 2 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   FA No.414 of 2002
                                  Basudeo Paswan & Ors
                                             Versus
                                Mostt.Rajmatia Devi & Ors
                                          -----------

05. 02.08.2011 Perused the office note dated 01.08.2011.

So far notice on respondent nos.15, 17 and 20

is concerned, the notice is accepted as valid service on

their refusal. As prayed for by the learned counsel for the

appellants, six weeks time is granted to file substitution

application with regard to the deceased respondent

nos.1,5,9,10,16,18 and 19 subject to limitation.

Respondent nos.2,3,4,6,7,8,13,14 and 15 have already

appeared. The learned counsel for the respondents shall

remove the defect on the vakalatnama within one week.

Saurabh                                                 ( Mungeshwar Sahoo, J.)