IN THE HIGH COURT OF JUDICATURE AT PATNA
First Appeal No.1203 of 1971
Gobardhan Missir
Versus
Rajendra Missir
----------------------------------
52. 04.11.2011 The learned counsel for the appellant
submitted that inspite of his repeated reminder letters
the appellant is not contacting him therefore, he is not
in a position to take any step.
It appears that the first appeal itself has
abated as against the legal representatives of the
deceased respondent Nos.1 and 3. The said deceased
respondent Nos.1 and 3 were the plaintiffs in the court
below. The suit has been decreed in their favour and
therefore, in absence of the legal representatives of the
deceased respondent Nos.1 and 3 the appeal cannot
proceed.
In view of the above facts and circumstances
of the case, since the appeal has abated as against the
legal representatives of deceased respondent Nos. 1
and 3, the whole appeal has become now incompetent.
Accordingly, this first appeal is dismissed as a whole as
abated.
S.S. (Mungeshwar Sahoo,J.)