High Court Patna High Court - Orders

Onkar Nath Dubey vs Sanjeev Kumar Pandey &Amp; Ors on 4 November, 2010

Patna High Court – Orders
Onkar Nath Dubey vs Sanjeev Kumar Pandey &Amp; Ors on 4 November, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                C.R. No.2114 of 2007
                               ONKAR NATH DUBEY
                                         Versus
                         SANJEEV KUMAR PANDEY & ORS
                                       -----------

4 04.11.2010 I.A. No. 8686 of 2010 has been filed for

discharge of the natural guardian of the opposite party

nos. 10 to 12, who have attained majority.

Learned counsel for the opposite parties

raises no objection.

As a result, let opposite party nos. 10 to 12

be discharged from their natural guardian and are

allowed to proceed in the present civil revision as major.

Issue notice to opposite party nos. 10 to 12 to

show-cause as to why this civil revision be not admitted

for hearing or if possible, be disposed of at the stage of

admission itself under ordinary process as well as

registered cover with acknowledgement due on requisites

etc. being filed within two weeks, failing which, this

civil revision shall stand rejected as against them without

further reference to a Bench.

     SC                                            ( Dr. Ravi Ranjan, J.)