IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.458 of 1981
Ram Nabaj Raut & Ors
Versus
Pramila Devi And Ors
-----------
41. 19.10.2011 Heard the learned counsel for the appellants on
I.A. No.6160 of 2011.
This is a substitution application. It is within
time. Therefore, the substitution application is allowed
and the legal representatives of the deceased respondent
no.2 as mentioned in detail in paragraph 1 of the
substitution application are substituted in place of the
deceased respondent no.2 after deleting his name.
The appellants shall take steps for appeal notice
on the newly substituted respondents in ordinary process
for which the necessary requisites must be filed within
16th of November, 2011. Peremptory.
Saurabh (Mungeshwar Sahoo,J.)