IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.525 of 1980
PURUSOTTAM LAL ARYA
Versus
PARMANAND KEJRIWAL & ORS
-----------
19. 18.01.2011. Perused the office note dated 14.01.2011.
The respondent No.4 & 5 were shown
minor at the time of filing of this Appeal, i.e., in the
year 1980. Now, they have attained majority,
therefore, they are declared as major and their
D.R. guardian is discharged. The appellant may
take steps for appeal notice on respondent No.4 &
5 in ordinary process within two weeks.
Peremptory.
Sanjeev/- (Mungeshwar Sahoo,J.)