IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1262 of 2010
Jagdish Sah & Anr
Versus
Ram Prit Mandal & Ors
-----------
09 27.07.2011 I.A. No. 4794 of 2011
The Interlocutory Application is filed for
substituting the legal representatives of the deceased
opposite party nos. 2, 6, 9 and 11 leaving behind the legal
representatives as stated in paragraph-2, 3, 4 and 6.
Let notices be issued to the proposed heirs
under both processes ordinary as well as registered cover
on their present and correct address, for which requisites
etc. must be filed within a period of two weeks.
List this case after service of notice.
(Shailesh Kumar Sinha, J.)
S.Sb/-