IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.753 of 2009
KAILEE DEVI & ORS.
Versus
MANOJ KUMAR MANDAL & MANOJ KR. & ORS
-----------
9. 27.6.2011. Heard Shri Shekhar Kumar Singh,
learned counsel for the appellants on I.A.
No.3056 of 2011, which has been filed with
a prayer to declare respondent nos.1 to 5
as major. Subsequently, the appellants have
also filed a supplementary affidavit in the
aforesaid Interlocutory Application to
indicate that respondent nos.1 to 5 are now
major.
Accordingly, I.A. stands allowed.
Issue notice to respondent nos.1 to
5 through ordinary process as well as
registered cover with A/D, for which
requisites etc. must be filed within a
period of three weeks, failing which this
appeal shall stand rejected without further
reference to a Bench.
N.H./ ( Rakesh Kumar,J.)