High Court Patna High Court - Orders

Kumar Jha vs Sri Keshi Kant Jha on 1 October, 2010

Patna High Court – Orders
Kumar Jha vs Sri Keshi Kant Jha on 1 October, 2010
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                        FA No.347 of 1992

                              KUMAR JHA
                                 Versus
                          SRI KESHI KANT JHA
                               -----------

28. 01.10.2010 Heard the learned counsel for the appellant

on I.A. No. 780 of 2008. The application for

substitution is within time. Accordingly, the

application i.e. I.A. No. 780 of 2008 is allowed.

The legal representatives, as mentioned in detail in

Paragraph 2 except Serial No. 1 to 3 are

substituted in place of the deceased respondent

no. 7 namely Prabhakar Jha. The legal

representatives mentioned in Serial No. 1 to 3 of

Paragraph 2 are already on record as respondent

nos. 20, 21 and 22.

The appellant shall take steps for appeal

notice on the newly substituted respondents in

ordinary process by 29th of October, 2010, failing

which, the appeal shall stands dismissed as against

the concerned respondents.

Saurabh                                         (Mungeshwar Sahoo,J.)