IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.2118 of 2006
NIRMALA DEVI & ANR
Versus
BABU DHRUV NARAIN SINGH & ORS
-----------
9 16.09.2010 No one appears on behalf of the petitioners.
Let the issue as to whether this civil revision
is competent to proceed even in absence of opposite
party nos. 2 and 3 against whom the same stood
dismissed for non-compliance of orders dated
15.7.2010 and 13.8.2010 respectively, be considered at
the time of admission.
Put up this matter for admission on Thursday
next (23.8.2010) as a first case subject to any part
heard matter.
Spd/- ( Dr. Ravi Ranjan, J.)