High Court Patna High Court - Orders

Bhikhari Rai & Ors vs Chuni Lal Rai & Ors on 21 June, 2011

Patna High Court – Orders
Bhikhari Rai & Ors vs Chuni Lal Rai & Ors on 21 June, 2011
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                        FA No.401 of 1974

                              BHIKHARI RAI & ORS
                                     Versus
                              CHUNI LAL RAI & ORS
                                   -----------

46. 21.06.2011 It appears that when the appeal was filed in

the year 1974, the respondent nos.3, 6, 7 and 10 were

minor. Respondent no.8(c) was substituted in the year

1976. Because of lapse of time of about 36 years, the

said respondents have now attained majority. The

Court can take judicial notice of this fact. The appellant

is not required to file any affidavit. The said

respondents are declared as major.

The appellant shall take steps for appeal

notice on the said respondents in ordinary process as

well as under registered post with A.D. within three

weeks, failing which the appeal shall stand dismissed as

against the said respondents.

Saurabh                                   ( Mungeshwar Sahoo, J.)