IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.175 of 2008
BRAJ KUMAR DUBEY
Versus
ABHISHEK DWIVEDI & ORS
-----------
08. 19.01.2011. Heard the learned counsel, Mr. A.B. Ojha
appearing on behalf of the appellant on I.A. No.4808 of
2008. This is a limitation application filed under
Section 5 of the Limitation Act.
Issue notice in the limitation matter to the
respondents to show cause as to why the delay in filing
the appeal be not condoned. The appellant shall take
steps for notice in limitation matter on the respondents
in ordinary process within one month. Peremptory.
Heard the learned counsel for the appellant on
I.A. No.10003 of 2010 also (wrongly mentioned as I.A.
No.003 of 2010 in the office note). This application
has been filed by the appellant seeking permission to
prosecute the appeal as major and also to prosecute
the appeal against the respondents No.18, 19, 21 and
22 as major as they have attained majority. The
application is allowed and the appellant are permitted
to prosecute the appeal as major and also to prosecute
the appeal against the said respondents as major.
Sanjeev/- (Mungeshwar Sahoo,J.)