IN THE HIGH COURT OF JUDICATURE AT PATNA
First Appeal No.746 of 1985
Krishna Singh & Ors
Versus
Smt.Bhageshwari Devi & Ors
----------------------------------
43 09.09.2011 Heard the learned counsel for the appellant
on the interlocutory application No. 6049 of 2011.
This application has been filed praying for
expunging the name of respondent Nos. 1, 7 and 8 on
the ground that their legal representatives are already
on record. Prayer is allowed and the name of the said
respondent Nos. 1, 7 and 8 are expunged from the
cause title of memo of appeal.
So far item No.2 is concerned, as prayed for by
the learned counsel for the appellants, put up under the
same heading after two weeks as the copy of the said
application has been served on the appellants today
itself. Since the name of the respondent Nos. 1, 7 and 8
has already been expunged the appeal notice will go on
the rest of the respondents.
S.S. (Mungeshwar Sahoo,J.)