IN THE HIGH COURT OF JUDICATURE AT PATNA
SA No.355 of 1987
Satya Narayan Pd.
Versus
Ram Kash Bhuyan & Ors
-----------
18 8-7-2011 Heard learned counsel appearing on behalf of the
appellant on the substitution petition-vide I.A.No. 6320 of
2010 , and on the petition for condonation of delay-vide I.A.
No. 8923 of 2010 explaining the delay in filing the
substitution petition.
Issue notice to the proposed heirs, as mentioned at
paragraph nos. 4 & 5 of the substitution petitioin, both in the
substitution matter as well as limitation matter.
Requisites must be filed within three weeks, both
under registered cover and ordinary process, failing which the
substitution petition or the limitation petition, as the case may
be , shall stand rejected without further reference to the
Bench.
( V. Nath, J.)
roy