IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.5264 of 1998
NAND KISHOR SINGH & ORS
Versus
DIRECTOR,CONSOLIDATION,BIHAR & ORS
-----------
11 19.04.2011 Learned counsel for the petitioners looking at the
marginal note(s) prays for time to file Vakalatnama on behalf of
the heirs and legal representatives of deceased petitioner nos. 2
and 3.
It appears from the order dated 15.03.2011 that wrong
submission was made that Vakalatnama on their behalf have
already been filed.
Having regard to the said fact, this Court grants 02
weeks time to file duly executed Vakalatnama on behalf of the
heirs and legal representatives of deceased petitioner nos. 2 and 3,
failing which the application as a whole shall stand rejected
without further reference to a Bench.
Sym (Kishore K. Mandal, J.)