IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.81 of 1984
RADHIKA RAMAN PRASAD
Versus
THE STATE OF BIHAR
-----------
14. 09.02.2011 Learned counsel for the appellant would
submit that hearing of this appeal be taken without
preparation of paper book. He would also point out that
despite substitution of the sole appellant, the cause-list
still contains the name of the original appellant, late
Radhika Raman Prasad .
That being so, necessary correction be
made for showing the name of substituted appellant,
substituted vide order no. 13 dated 9.3.2000.
Let this appeal be also listed for final
hearing in the week commencing 7th of March 2011
within first five cases.
kanchan/- ( Mihir Kumar Jha, J.)