IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.401 of 1974
BHIKHARI RAI & ORS
Versus
CHUNI LAL RAI & ORS
-----------
46. 21.06.2011 It appears that when the appeal was filed in
the year 1974, the respondent nos.3, 6, 7 and 10 were
minor. Respondent no.8(c) was substituted in the year
1976. Because of lapse of time of about 36 years, the
said respondents have now attained majority. The
Court can take judicial notice of this fact. The appellant
is not required to file any affidavit. The said
respondents are declared as major.
The appellant shall take steps for appeal
notice on the said respondents in ordinary process as
well as under registered post with A.D. within three
weeks, failing which the appeal shall stand dismissed as
against the said respondents.
Saurabh ( Mungeshwar Sahoo, J.)