IN THE HIGH COURT OF JUDICATURE AT PATNA
SA No.400 of 1989
RAM DHANI TIWARY & ORS
Versus
RAMYASH TIWARY & ORS
-----------
26 27.6.2011. I.A. No.3904 of 2011
No one appears on behalf of the respondents to argue the
case.
Learned counsel for the appellant is present.
Mr. Satya Prakash Srivastava, learned counsel appears
on behalf of the respondents and submits that he has already given
no objection certificate in this case and the file has been taken away
from him. Thus, he finds himself unable to represent the
respondents.
In that view of the matter, put up this case after one
week.
It is made clear that if on the next date no one appears
on behalf of the respondents, the matter may be heard and disposed
of even in absence of learned counsel for the respondents.
Md.S. ( Ashwani Kumar Singh, J.)