High Court Patna High Court - Orders

Ras Bihari Singh & Ors vs Uday Narayan Rai & Ors on 12 September, 2011

Patna High Court – Orders
Ras Bihari Singh & Ors vs Uday Narayan Rai & Ors on 12 September, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Civil Revision No.2063 of 2008
                                 Ras Bihari Singh & Ors
                                           Versus
                               Uday Narayan Rai & Ors
                              ----------------------------------

9 12-9-2011 In this case notices were earlier issued in the

limitation as well as admission matter to the opposite parties

and thereafter opposite party nos. 1 to 4 have appeared

through their counsel.

Learned counsel Mr. Subash Kumar No.1

appearing on behalf of opposite party no. 1 to 4 submits

that Title Suit No. 12 of 2003 has been disposed of as per

his instruction and as such this revision application has

become infructuous. Faced with this submission, the learned

senior counsel, Mr. S.S. Dwivedi , appearing on behalf of

the petitioners, prays for two weeks time to seek instruction

in this regard.

Put up this application after two weeks, as prayed

for on behalf of the petitioners.

( V. Nath, J.)
roy