Patna High Court – Orders
Mir Nek Mohammad vs Md.Hatirukhan & Ors on 15 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
First Appeal No.442 of 1982
Mir Nek Mohammad
Versus
Md.Hatirukhan & Ors
----------------------------------
15. 15.09.2011 Issue notice in substitution matter i.e. I.A. No.
1727 of 2009 on the proposed legal representatives of
the deceased respondent No.4 and the legal
representatives of deceased Mir Jamil. The appellant
shall take steps for notice in substitution matter in
ordinary process within one week, failing which the
interlocutory application shall stand rejected as against
the concerned legal representatives.
S.S. (Mungeshwar Sahoo,J.)