IN THE HIGH COURT OF JUDICATURE AT PATNA
First Appeal No.39 of 2003
Suristh Narayan Pandey & Ors
Versus
Vidyasagar Upadhyay & Ors
----------------------------------
12. 20.09.2011. Perused the office note dated 19.09.2011.
So far item No.(i) is concerned, the learned
counsel, Mr. Ashoka Kumar, submitted that he has
already appeared on behalf of the respondent No.1
and 2, therefore, no affidavit showing jointness is
required to be filed.
So far item No.(ii) is concerned, the
appellant shall take steps for substitution
regarding the death of respondent No.3 within one
week after Pooja holiday.
So far item No.(iii) is concerned, no notice
in stay matter is required to be issued on the
respondent No.4 to 10 because the execution case
has been filed only by respondent No.1 to 3.
Sanjeev/- (Mungeshwar Sahoo,J.)