IN THE HIGH COURT OF JUDICATURE AT PATNA
First Appeal No.498 of 1981
Bhubneshwar Rai & Ors
Versus
Ramdeo Rai
----------------------------------
44. 03.08.2011 In spite of the order dated 22.6.2011 whereby
the appellant was directed to file jointness affidavit
showing jointness of respondent No.8(c) with his
nephew but the said affidavit has not been filed within
the period granted by the said order. The appellant has
also not filed substituted application so far deceased
respondent No.8(a) is concerned. In such view of the
matter the appellant is directed to take steps for fresh
appeal notice on respondent No.8(c) in ordinary process
as well as registered post within two weeks.
Peremptory.
Within the said period the appellant shall also
file substitution application for deceased respondent
No.8(a) subject to limitation.
S.S. (Mungeshwar Sahoo,J.)