IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.658 of 1978
RAM SEWAK PD. SINGH & ANR
Versus
VINDHYACHAL PD. SINGH & ORS
-----------
17 15.07.2008 Four weeks time is allowed for filing requisite for issuance
of registered notice to respondent nos. 5, 6 and 8, for which, requisites
etc. must be filed within the period.
The learned counsel for the appellants seeks time for filing
substitution petition for respondent no.4 who is reported to be dead
which also must be complied within four weeks. The compliance must
be made within the period allowed, failing which this appeal shall
stand dismissed without further reference to a Bench.
(C. M. Prasad, J.)
Ravi/-