IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.248 of 1981
KESHO SAO
Versus
RAJ KUMAR PRASAD & ORS
-----------
43. 11.08.2010. Heard the learned counsel for the appellant
on substitution application at flag ‘U’ and the
limitation application at flag ‘T’.
Nobody appears to object the substitution
application. Both the applications at flag ‘U’ and ‘T’
are allowed. The name of the respondent No.3 is
expunged as the legal representative are already
on record as respondent No.1, 2 and 4 to 6.
The learned counsel for the appellant
submitted that the appeal may be listed for final
hearing after one week. The defect No.2 has
already been ignored.
Sanjeev/- (Mungeshwar Sahoo,J.)