IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Revision No.1071 of 2007
====================================================
ARVIND THAKUR @ ARVIND KUMAR T – Petitioner/s(s)
Versus
MOST.ARTI DEVI & ORS – Respondent/s(s)
====================================================
Appearance :
For the Petitioner/s: Mr. SUSHMITA MISHRA
Mr. SURYA NARAYAN SAH
For the Respondent/s: Mr.
====================================================
3. 11.07.2011 Seen the office note.
No one appears on behalf of the petitioner.
There is a report that opposite party nos. 9 and 10 are
dead.
One week time is granted to the petitioner to
take steps for substitution with regard to opposite party
nos. 9 and 10 subject to law of limitation.
Nitesh ( V. Nath, J.)