IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.766 of 1985
RAJENDRA PD. & ORS
Versus
MUNESHWAR NATH @ MUNNU & ORS
-----------
26 12.8.2010 Heard the learned counsel for the appellants on the
Interlocutory Application No.3149/09 at Flag ‘K’
It is submitted that the appellant no.2, namely, Bilash
Devi died leaving behind only legal representative who is on the
record as appellant no.3.
Accordingly, the application is allowed and the name
of appellant no.2 is expunged from the cause title of memo of
appeal.
Anilkr.sinha (Mungeshwar Sahoo,J.)