IN THE HIGH COURT OF JUDICATURE AT PATNA
Second Appeal No.249 of 2009
======================================================
Kailash Prasad @ Kailash Mahto @ Kailash Prasad & Ors
…. …. Appellant/s
Versus
Amar Kumar Verma@Dr.Amar& Ors
…. …. Respondent/s
======================================================
Appearance :
For the Appellant/s : Mr. Dilip Kumar-1
For the Respondent/s : Mr.
======================================================
5 12-07-2011 It has been stated on behalf of the appellants that
appellant no.1 Kailash Prasad @ Kailash Mahto @ Kailash Prasad
Mazkur is dead and a prayer has been made for adjournment to
take steps for substitution.
As prayed for, two weeks time is granted to take steps
for expunging the name of the deceased appellant and for
substituting his heirs and legal representatives subject to law of
limitation.
(V. Nath, J)
Nitesh