IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.776 of 1980
BISHUN RAI
Versus
SUBH NARAYAN SINGH & ORS
-----------
48. 13.01.2010 Heard the learned counsel for the parties on
Interlocutory Application No. 5820 of 2007.
The appellant has filed this application for
expunging the name of respondent No.4(a) namely
Kismato Devi on the ground that her legal
representatives are already on record. The prayer is
allowed. The name of Kismato Devi, respondent No.4(a)
is expunged from the cause title of the memo of appeal.
I.A. No. 5820 of 2007 thus, stands allowed.
The learned counsel further submitted that the
appeal is 30 years old and, therefore, it may be heard
at an early date. The respondent No.7 has got no
objection. Accordingly, the office is directed to list this
appeal under the heading ‘For hearing’ without paper
book.
S.S. (Mungeshwar Sahoo,J.)