IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.552 of 1979
Awadh Bihari Lal & Ors
Versus
Phulwanti Devi & Ors
-----------
36. 11.07.2011. When the appeal was filed in the year
1979, the respondent No.13 to 15 and 18 were
shown as minor. 32 years have elapsed.
Therefore, now, the said minor respondents have
attained majority and the Court can take judicial
notice to this fact. Therefore, the appellant is not
required to file any affidavit to the effect that they
have attained majority. Accordingly, they are
declared as major.
Sanjeev/- (Mungeshwar Sahoo, J.)