IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.1032 of 1971
SMT.MALA ROY & ORS
Versus
MOST.KAMLA DEVI & ORS
-----------
28. 01.12.2010. Nobody appears on behalf of the appellant.
From perusal of the record, it appears that on
25.11.2010 when this matter was listed, nobody
appeared. Prior to that on 16.11.2010, nobody appeared
on behalf of the appellant. According to the office note,
the Appeal has already been dismissed as against the
minor respondent Nos.6 to 14, 19, 21, 22, 26(D) to 26
(E), 29, 35(II) to 35(IV), 35(VIII), 37, 38, 41 to 45, 60,
62 and 64 to 67 for non-compliance of the Court’s order
dated 10.08.2004. Office has also pointed out that the
Appeal has been dismissed as against some of the minor
appellants also.
It appears that this First Appeal arises out of
partition suit filed by the plaintiff-respondent. The said
suit has been decreed.
In view of the above facts, in my opinion, the
Appeal has become incompetent as abated. Accordingly,
this First Appeal is dismissed as abated.
Sanjeev/- (Mungeshwar Sahoo, J.)