IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.414 of 2002
Basudeo Paswan & Ors
Versus
Mostt.Rajmatia Devi & Ors
-----------
05. 02.08.2011 Perused the office note dated 01.08.2011.
So far notice on respondent nos.15, 17 and 20
is concerned, the notice is accepted as valid service on
their refusal. As prayed for by the learned counsel for the
appellants, six weeks time is granted to file substitution
application with regard to the deceased respondent
nos.1,5,9,10,16,18 and 19 subject to limitation.
Respondent nos.2,3,4,6,7,8,13,14 and 15 have already
appeared. The learned counsel for the respondents shall
remove the defect on the vakalatnama within one week.
Saurabh ( Mungeshwar Sahoo, J.)