IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.703 of 1976
JAGDISH CHANDRA ROY
Versus
URMILA DEVI & ORS
-----------
74. 08.11.2010 Perused the office notes dated 04.11.2010.
The office has pointed out that in the year 1977,
when the legal representatives of the respondent no. 1 were
substituted, they were minors. Now, they have attained
majority, but no such application has been filed by the
applicant. From the cause title of memo of appeal, it appears
that respondent nos. 1(c) to 1(g) were substituted in the year
1977 on the death of respondent no. 1. After 33 years, they
must have attained majority and the Court can take judicial
notice of this fact.
The learned counsel for the respondents submitted
that they have attained majority and therefore, they appeared
by filing Vakalatnama.
In such view of the matter, the appellant is not
required to file application as pointed out by the office notes.
The office is directed to list this appeal under the heading
“For Hearing” as directed by Order No. 73 dated 03.09.2010.
( Mungeshwar Sahoo, J.)
Saurabh