Patna High Court – Orders
Most. Rampari Devi &Amp; Ors vs Shree Ganesh Prasad on 8 July, 2008
IN THE HIGH COURT OF JUDICATURE AT PATNA
SA No.247 of 1991
MOST. RAMPARI DEVI & ORS
Versus
SHREE GANESH PRASAD
-----------
24. 8.7.2008. It is submitted by learned counsel
for the appellant that respondent no. 2 has
died. Therefore, petition for substitution is
to be filed for which he seeks time.
Two weeks’ time is granted to file
substitution petition and other petitions.
Put up this case after two weeks.
kanchan (Ghanshyam Prasad, J.)