IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.324 of 2004
RAM SURTI DEVI & ANR
Versus
RABINDRA SHARMA & ANR
-------
23. 06.07.2010 Heard learned counsel for the appellants and
respondent no.1. It is pointed out by learned counsel
representing the respondent no.1 that after death of senior
counsel engaged, the client has already taken away the file
from him and now he has no instruction.
It further appears that perhaps taking into
consideration voluntary appearance of respondent no. 1, even
at the time of calling for Lower Court Records, notices to other
respondents were not ordered to be issued, six years time has
already lapsed.
Taking into consideration all such aspects, let all the
respondents i.e. respondent nos. 1 to 7 be issued notice
through ordinary as well as registered post with A/D, for hearing
on the point of admission preferably the matter may be
disposed of at the time of admission itself, for which requisites
etc. must be filed within one week, failing which this appeal
shall stand rejected without further reference to a Bench.
(Akhilesh Chandra, J.)
Rajeev/