IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.86 of 1989
Ram Naresh Thakur
Versus
Rajendra Mishra
-----------
16. 01.07.2011 Nobody appears on behalf of the
appellant. In view of the fact that no
vakalatnama has been filed on behalf of
Jhalak Thakur who was substituted as one of
the legal representatives of the deceased
appellant No.2, the said Jhalak Thakur is
transposed as respondent in this appeal.
The appellant shall take steps for appeal
notice on him in ordinary process within
ten days. Peremptory.
S.S. (Mungeshwar Sahoo,J.)