High Court Patna High Court - Orders

Bihar State Sunni Wakf Board &Amp; vs Syed Shah Taquiuddin Ahmad &Amp; O on 8 July, 2008

Patna High Court – Orders
Bihar State Sunni Wakf Board &Amp; vs Syed Shah Taquiuddin Ahmad &Amp; O on 8 July, 2008
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     FA No.81 of 2002
                           BIHAR STATE SUNNI WAKF BOARD &
                                            Versus
                          SYED SHAH TAQUIUDDIN AHMAD & O
                                          -----------

14. 08.07.2008 No one appears on behalf of the appellants. Counsel for

Respondents 5 & 6 is present. No one appears on behalf of

Respondents 1 to 4 and 7 to 11.

From the office notes it appears that copy of the substitution

petition has not been served on the appearing and non-appearing

Respondents, which is confirmed by the counsel for Respondents 5 &

6.

Two weeks’ time is granted to serve copy of the substitution

petition on the appearing Respondents, failing which the substitution

petition shall stand rejected without further reference to a Bench.

      AKS/                                            (Navin Sinha, J.)