IN THE HIGH COURT OF JUDICATURE AT PATNA
SA No.65 of 1994
Nand Lal Yadav
Versus
Uma Devi & Ors
-----------
18. 25.07.2011 The learned counsel appearing on behalf of the
appellant prays for filing limitation petition for condonation
of delay in filing the substitution petitions. The learned
counsel appearing on behalf of the respondents is present.
From the order sheet it appears that this matter has already
been adjourned for this purpose earlier also. As such put up
this matter after three weeks granting the said time to the
appellant as a last chance to file limitation petition. It is made
clear that if the limitation petition as prayed is not filed within
that period the substitution petition shall be considered on its
own merit and without limitation petition.
Nitesh (V.Nath, J.)