High Court Patna High Court - Orders

Bhubneshwar Rai & Ors vs Ramdeo Rai on 3 August, 2011

Patna High Court – Orders
Bhubneshwar Rai & Ors vs Ramdeo Rai on 3 August, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                             First Appeal No.498 of 1981
                                 Bhubneshwar Rai & Ors
                                          Versus
                                      Ramdeo Rai
                             ----------------------------------

44. 03.08.2011 In spite of the order dated 22.6.2011 whereby

the appellant was directed to file jointness affidavit

showing jointness of respondent No.8(c) with his

nephew but the said affidavit has not been filed within

the period granted by the said order. The appellant has

also not filed substituted application so far deceased

respondent No.8(a) is concerned. In such view of the

matter the appellant is directed to take steps for fresh

appeal notice on respondent No.8(c) in ordinary process

as well as registered post within two weeks.

Peremptory.

Within the said period the appellant shall also

file substitution application for deceased respondent

No.8(a) subject to limitation.

S.S.                                                 (Mungeshwar Sahoo,J.)