IN THE HIGH COURT OF JUDICATURE AT PATNA
SA No.292 of 1989
Sk.Jumrati
Versus
Kewal Pandey & Ors
-----------
29. 30.08.2011 By order dated 22.04.2009, the appellant was
granted two weeks peremptory time to file separate
interlocutory applications for setting aside abatement with
regard to the substitution petition filed by him on 16.07.1990,
29.09.1992, 01.12.1993 and 17.05.1995. It appears that
I.A.No. 3018/2009 has been filed under Order 22 Rule 9(2)
C.P.C. praying to set aside abatement against the respondents
mentioned in paragraph no.1 of the Interlocutory application.
The office is directed to verify whether the order
dated 22.04.2009 is fully complied or not. In case separate
interlocutory applications for setting aside abatement as
directed to have been filed by the appellant, the said
interlocutory applications should be placed alongwith
respective substitution petition and applications for the
condonation of the delay.
Nitesh (V.Nath, J.)