High Court Patna High Court - Orders

Bijali Thakur & Ors vs Rameshwar Thakur & Ors on 27 July, 2011

Patna High Court – Orders
Bijali Thakur & Ors vs Rameshwar Thakur & Ors on 27 July, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                          FA No.3 of 1973
                         Bijali Thakur & Ors
                                Versus
                       Rameshwar Thakur & Ors
                              -----------

129. 27.07.2011. Heard the learned counsel for the appellant

as also learned counsel appearing on behalf of the

respondent on the interlocutory application

No.5683 of 2006 at flag ‘X’ of the office note dated

19.07.2011.

By this interlocutory application, it is

prayed that the appellant No.5, 8 and 9 who were

minors have now attained majority and, therefore,

they may be permitted to prosecute this appeal as

major. The learned counsel for the appellant has

got no objection.

In view of the above facts and

circumstances of the case, the appellant No.5, 8

and 9 are declared as major. Accordingly, the

interlocutory application No.5683 of 2006 stands

allowed.

Sanjeev/- (Mungeshwar Sahoo,J.)