IN THE HIGH COURT OF JUDICATURE AT PATNA
First Appeal No.29 of 1984
Shyam Pd.Singh
Versus
Ram Nandan Singh
----------------------------------
18. 08.11.2011 Perused the office note dated 04.11.2011.
So far item no.1 is concerned, the show cause
notice in substitution matter on the proposed legal
representatives of deceased respondent no.2 i.e. 2(i) to
2(v) and 3(i) to 3(v) is accepted as valid service.
So far item no.2 is concerned, the learned
counsel for the appellant shall remove the defect
pointed out in the office note regarding I.A. No.8032 of
2009 within three weeks next failing which the said I.A.
shall stand rejected.
Saurabh (Mungeshwar Sahoo, J.)