High Court Patna High Court - Orders

Ram Pujan Mishra vs Subas Mishra & Ors on 24 August, 2011

Patna High Court – Orders
Ram Pujan Mishra vs Subas Mishra & Ors on 24 August, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                             First Appeal No.754 of 1995
                                    Ram Pujan Mishra
                                          Versus
                                  Subas Mishra & Ors
                             ----------------------------------

20. 24.08.2011. It appears that on 12.08.2011, instead of

respondent No.2 to 4 and 7 only respondent No.2

to 4 have been typed in the ordersheet. It is,

therefore, directed that the said respondent No.2

to 4 shall be read respondent No.2 to 4 and 7 in

the ordersheet dated 12.08.2011. The said order

stands corrected.

The learned counsel for the appellant

submitted that in fact defendant No.2, Jata Mishra,

had died during the pendency of the suit and,

therefore, his heirs have been made party in this

appeal as respondent. However, for filing an

appropriate application, the learned counsel prayed

for 4 weeks time. Prayer is allowed.

Put up after 4 weeks.

Sanjeev/- (Mungeshwar Sahoo,J.)