IN THE HIGH COURT OF JUDICATURE AT PATNA
SA No.443 of 1999
DULHIN SHUSHILA DEVI & ANR
Versus
RAM KESHI SHAH (MINOR) & ANR
-----------
07/ 10.07.2008 Heard learned counsel for the appellants and learned counsel for
the respondents.
This second appeal will be heard. Admit.
Substantial questions of law have already been formulated by
this court vide order dated 25.04.2005.
Mr. R.S. Dvivedi accepts appeal notice on behalf of respondent
nos. 1 and 2. Hence, there is no requirement for sending notice upon
them.
Lower court records have already been received.
harish/ (S.N.Hussain, J.)