High Court Patna High Court - Orders

Radhika Raman Prasad &Amp; Ors vs The State Of Bihar on 9 February, 2011

Patna High Court – Orders
Radhika Raman Prasad &Amp; Ors vs The State Of Bihar on 9 February, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                          FA No.81 of 1984
                      RADHIKA RAMAN PRASAD
                               Versus
                        THE STATE OF BIHAR
                              -----------

14. 09.02.2011 Learned counsel for the appellant would

submit that hearing of this appeal be taken without

preparation of paper book. He would also point out that

despite substitution of the sole appellant, the cause-list

still contains the name of the original appellant, late

Radhika Raman Prasad .

That being so, necessary correction be

made for showing the name of substituted appellant,

substituted vide order no. 13 dated 9.3.2000.

Let this appeal be also listed for final

hearing in the week commencing 7th of March 2011

within first five cases.

kanchan/-                               ( Mihir Kumar Jha, J.)