IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.66 of 2007
SHOBHA PRASAD
Versus
BISHNUDEO PRASAD
-----------
17 11-08-2010 This appeal is admitted for hearing.
Call for lower court records. No notice need be
issued as parties have already appeared.
The office is directed to add the name of
daughter of the appellant as one of the respondents
substituted in place of late Bishnudeo Prasad for which
order has already been passed earlier. The correction in
the list of respondents shall be made in the second copy
of brief also.
Learned counsel for the appellant has already
undertaken earlier to ensure that the daughter appears in
this case through Vakalatnama.
Rule is made returnable within six months.
(Shiva Kirti Singh, J.)
(Birendra Prasad Verma, J.)
BKS/-