IN THE HIGH COURT OF JUDICATURE AT PATNA
First Appeal No.3 of 2001
====================================================
SATYENDRA KUMAR SINGH @ SATYEN - Appellant/s(s)
Versus
DEO SHARAN RAI & ORS - Respondent/s(s)
====================================================
Appearance :
For the Appellant/s: Mr. SANJAY KUMAR
Mr. ANJANI KUMAR SHARAN
Mr. SANJAY KUMAR
For the Respondent/s: Mr.
====================================================
CORAM: HONOURABLE MR. JUSTICE MUNGESHWAR SAHOO
DATE: 01-07-2011
ORAL ORDER
(Per: HONOURABLE MR. JUSTICE MUNGESHWAR SAHOO)
23. 01.07.2011 Issue notice to the proposed legal
representatives of the deceased sole
respondent on the substitution matter i.e.
with regard to I.A. No. 1846 of 2006 and in
limitation matter i.e. I.A. No. 406 of
2011. The appellant shall file the
requisites for show cause notice on both
the interlocutory applications in ordinary
process as well as registered post within
two weeks. Peremptory.
S.S. (Mungeshwar Sahoo,J.)