IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.26 of 1975
ALIYAR MOHTO & ORS
Versus
BANDHU MAHTON & ORS
-----------
50. 16.09.2010 Heard the learned counsel for the appellants on
I.A. No. 6622 of 2010.
This application under Order XXII Rule 4 is within
time. Accordingly, the application is allowed. The legal
representative of the deceased respondent No.1 namely
Bhaganti Devi as mentioned in detail in paragraph 1 of the
substitution application are substituted in place of the
deceased respondent No.1.
The appellants shall take steps for appeal-notice on
newly substituted respondents in ordinary process within two
weeks, failing which the appeal shall stand dismissed as
against the concerned respondents.
S.S. ( Mungeshwar Sahoo, J. )