High Court Patna High Court - Orders

Mir Nek Mohammad vs Md.Hatirukhan & Ors on 15 September, 2011

Patna High Court – Orders
Mir Nek Mohammad vs Md.Hatirukhan & Ors on 15 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                             First Appeal No.442 of 1982
                                   Mir Nek Mohammad
                                          Versus
                                 Md.Hatirukhan & Ors
                             ----------------------------------

15. 15.09.2011 Issue notice in substitution matter i.e. I.A. No.

1727 of 2009 on the proposed legal representatives of

the deceased respondent No.4 and the legal

representatives of deceased Mir Jamil. The appellant

shall take steps for notice in substitution matter in

ordinary process within one week, failing which the

interlocutory application shall stand rejected as against

the concerned legal representatives.

S.S.                                           (Mungeshwar Sahoo,J.)