High Court Patna High Court - Orders

Bankey Pd.&Amp; Ors vs Smt.Radhika Devi &Amp; Ors on 16 September, 2010

Patna High Court – Orders
Bankey Pd.&Amp; Ors vs Smt.Radhika Devi &Amp; Ors on 16 September, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 FA No.378 of 1985

                                    BANKEY PD.& ORS
                                          Versus
                                 SMT.RADHIKA DEVI & ORS
                                        -----------

22. 16.09.2010 1. Issue notice in substitution matter and also in

limitation matter i.e. I.A. No. 4865 of 2002 and I.A. No. 4866

of 2002 to the legal representatives sought to be substituted in

place of deceased respondent No.17. The appellant shall take

steps for notice to show cause in ordinary process within one

month.

2. Issue notice in substitution matter and also in

limitation matter i.e. I.A. No. 4867 of 2002 and I.A. No. 4868

of 2002 to the legal representatives sought to be substituted in

place of deceased respondent No.23. The appellant shall take

steps for notice to show cause in ordinary process within one

month.

3. Issue notice in substitution matter and also in

limitation matter i.e. I.A. No. 4869 of 2002 and I.A. No. 4870

of 2002 to the legal representatives sought to be substituted in

place of deceased respondent No.24. The appellant shall take

steps for notice to show cause in ordinary process within one

month.

4. Issue notice in substitution matter and also in

limitation matter i.e. I.A. No. 4871 of 2002 and I.A. No. 4872

of 2002 to the legal representatives sought to be substituted in

place of deceased respondent No.26. The appellant shall take

steps for notice to show cause in ordinary process within one
2

month.

5. Issue notice in substitution matter and also in

limitation matter i.e. I.A. No. 4873 of 2002 and I.A. No. 4874

of 2002 to the legal representatives sought to be substituted in

place of deceased respondent No.29. The appellant shall take

steps for notice to show cause in ordinary process within one

month.

6. Issue notice in substitution matter and also in

limitation matter i.e. I.A. No. 4875 of 2002 and I.A. No. 4876

of 2002 to the legal representatives sought to be substituted in

place of deceased respondent No.27. The appellant shall take

steps for notice to show cause in ordinary process within one

month.

7. Issue notice in substitution matter and also in

limitation matter i.e. I.A. No. 4877 of 2002 and I.A. No. 4878

of 2002 to the legal representatives sought to be substituted in

place of deceased respondent No.33. The appellant shall take

steps for notice to show cause in ordinary process within one

month.

8. Issue notice in substitution matter and also in

limitation matter i.e. I.A. No. 4879 of 2002 and I.A. No. 1677

of 2003 to the legal representatives sought to be substituted in

place of deceased respondent No.13. The appellant shall take

steps for notice to show cause in ordinary process within one

month.

S.S.                                     ( Mungeshwar Sahoo, J. )