High Court Patna High Court - Orders

Noornesha Khatoon & Ors vs Ajijul Haque & Ors on 3 November, 2011

Patna High Court – Orders
Noornesha Khatoon & Ors vs Ajijul Haque & Ors on 3 November, 2011
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                        SA No.207 of 2009
                     Noornesha Khatoon & Ors
                               Versus
                        Ajijul Haque & Ors
                                 with
                        SA No.241 of 2009
                         Noorjahan & Anr
                               Versus
                        Ajijul Haque & Ors
                              -----------

07. 03.11.2011 By order dated 22.07.2011, a direction had been

passed to place this appeal alongwith another

S.A.No.241/09 for hearing on the point of admission.

When the appeals have been called out under

Order 41 Rule 11 C.P.C., the learned counsels appearing

in their respective appeals have submitted that the

respondent no.2, Md. Salim in both the appeals had died

during the pendency of these appeals and petitions for

his substitution had already been filed in both the

appeals. From the records of S.A.No. 241/09 it does not

appear that I.A.No. 7551/2010 filed on behalf of the

appellants on 25.08.2010 has as stated been placed for

orders.

The office is directed to place the interlocutory

applications for substitution which the learned counsel

for the appellants claims to have filed long ago, without
2

delay.

Put up both the appeals under the same heading

after the disposal of the interlocutory applications for

substitution.

( V. Nath, J.)
Nitesh