IN THE HIGH COURT OF JUDICATURE AT PATNA
SA No.88 of 2010
DHANANJAY KUMAR SINGH & ORS.
Versus
SIDHESHWAR NATH SINGH & ORS.
-----------
3/ 20.04.2011 I.A. No.8829 of 2010 at Flag ‘X’
The present interlocutory application has
been filed on behalf of the appellants under Order
XXXII Rule 12 of the Code of Civil Procedure stating
therein that in the decree under appeal, appellant
nos. 1, 2 and 4 as also respondent nos. 4 and 5
have been shown to be minor, but in fact, they have
attained their majority.
It is submitted that the suit was filed in the
year 1989 and therefore, with the passage of time,
they have become major.
In the aforesaid facts and circumstances,
the present interlocutory application is allowed.
Appellant nos. 1, 2 and 4 as also respondent nos. 4
and 5 are treated to be major.
( Birendra Prasad Verma, J.)
Anjani/