High Court Patna High Court - Orders

Ramji Pd. vs Ram Krishna Pd. & Ors on 28 July, 2011

Patna High Court – Orders
Ramji Pd. vs Ram Krishna Pd. & Ors on 28 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   FA No.77 of 1986

                                                 Ramji Pd.
                                                   Versus
                                         Ram Krishna Pd. & Ors
                                                -----------

56. 28.07.2011 Heard the learned counsel for the appellant on

I.A. No.6221 of 2007 and I.A. No.3356 of 2011.

The learned counsel for the appellant

submitted that this First Appeal was dismissed as abated

and, therefore, M.J.C. application was filed by the appellant

for restoration of this appeal and in that M.J.C. application,

Abha Kumari was substituted in place of respondent no.2.

After restoration of this First Appeal, this application for

substitution of Abha Kumari in place of respondent no.2 is

being filed.

Considering the above facts and circumstances

of the case, the delay if any, is condoned and the

substitution application is allowed and the name of Abha

Kumari is substituted in place of the respondent no.2. She

has already appeared in this First Appeal.

Saurabh                                              ( Mungeshwar Sahoo, J.)