IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Revision No.575 of 2010
====================================================
HARI SEVAK MANJHI & ORS. – Petitioner/s(s)
Versus
MOSTT. PAYARI DEVI & ORS. – Respondent/s(s)
====================================================
Appearance :
For the Petitioner/s: Mr. SHYAM SUNDER PANDEY
For the Respondent/s: Mr.
====================================================
3. 11.07.2011 It is stated on behalf of the petitioners that
opposite party no.7 is dead and a prayer has been made
to grant adjournment for filing substitution petition in
that regard .
As prayed for, three weeks time is granted to
take steps for substitution of deceased opposite party no.
7, subject to law of limitation.
Nitesh ( V. Nath, J.)