High Court Patna High Court - Orders

Shree Narayan Singh vs Smt Manorama Devi & Ors on 16 August, 2011

Patna High Court – Orders
Shree Narayan Singh vs Smt Manorama Devi & Ors on 16 August, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      First Appeal No.16 of 1990
                                           Shree Narayan Singh
                                                    Versus
                                      Smt Manorama Devi & Ors
                                       ----------------------------------

07. 16.08.2011. Perused the office note dated 11.08.2011.

So far item no.1 is concerned, it appears that

order no.4 dated 18.12.1997 has been recorded in this

appeal on the application filed by the learned counsel,

Mr. Ramakant Sharma under Section 151 of the Code of

Civil Procedure kept at flag ‘A’.

From bare perusal of the memo of appeal as

well as the said application and the name of the parties

mentioned in the said application, it appears that the

said application does not relate to this First Appeal. It

appears that because of some mistake in the number of

the First Appeal mentioned in the said Interlocutory

Application, wrongly the said order has been recorded.

Therefore, the said order no.4 dated 18.12.1997 is

recalled.

So far item no.2 is concerned, the affidavit

filed by the appellant is accepted. In the said affidavit,

it has been stated that the respondent no.1, Smt.

Manorama Devi died leaving behind her legal

representatives who are already on record as appellant

and respondent nos.2, 6 and 7. In such view of the

matter, the affidavit is accepted and the name of the

respondent no.1 is deleted from the cause title of memo
2

of appeal.

So far respondent no.2 to 7 are concerned, the

appellant shall take steps for appeal notice on the said

respondent nos.2 to 7 in ordinary process for which the

requisites must be filed within 4 weeks. Peremptory.

The learned counsel for the appellant

submitted that the respondent nos.3, 4 and 5 were

shown as minors in the year 1990 when the First Appeal

was filed. Because of lapse of time, the said

respondents have now attained majority, therefore,

they are declared as major and the appellant shall take

steps for appeal notice on them as major.

Saurabh                             (Mungeshwar Sahoo,J.)