IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.240 of 2007
Most. Manorma Kuer & Ors
Versus
Shambhu Saran Choubey & Ors
-----------
18. 02.09.2011 This First Appeal has been listed under the heading
to be mentioned at the instance of the appellants. It is
submitted that by terms of order dated 25.07.2011, the
appellant was directed to file talbana etc. for issuance of appeal
notice on respondent nos.1 to 20. The appellant was required
to file talbana etc. for issuance of notice on respondent nos.1 to
16 only because the rest respondents are interveners and they
have already appeared by filing vakalatnama. However,
inadvertently, talbana etc. has been filed for the intervener,
respondent no.17 also. Likewise, because of inadvertence, this
fact could not be pointed out to the Court on 24.08.2011 and it
was prayed for time to file talbana etc. for notice on respondent
nos.18,19 and 20.
From perusal of the record, it appears that the
respondent nos.17 to 20 have been added as party-respondent
on the basis of the application filed by them. Therefore, they
are appearing through vakalatnama in this appeal.
In such view of the matter, the appellant is not
required to file talbana etc. for issuance of appeal notice on
respondent nos.17 to 20. The office shall issue notice on the
respondent nos.1 to 16 for which talbana etc. have already
been filed.
Saurabh ( Mungeshwar Sahoo, J.)