IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.268 of 1979
MOST RAJO KUER & ORS
Versus
RAM EKBAL RAI & ORS
-----------
34. 05.07.2010. The appellant shall take fresh steps for appeal
notice on substituted heirs of deceased respondent No.4
under registered cover with A.D. in their present and
correct address within one week failing which the
appeal shall stand dismissed as against the concerned
respondents.
So far item No.2 is concerned, the learned
counsel for the respondent No.22, 24, 25, 26, 30, 32
shall obtain no objection certificate from the concerned
learned counsel within two weeks.
Sanjeev/- (Mungeshwar Sahoo,J.)