IN THE HIGH COURT OF JUDICATURE AT PATNA
First Appeal No.72 of 1992
Smt.Gulab Devi & Ors
Versus
Smt.Malti Devi
----------------------------------
20.. 19.08.2011 When this first appeal is called out for hearing
the learned counsel for the appellants submitted that
the appellant Nos. 2 and 3 have died and interlocutory
application No. 4071 of 2011 has been filed which is
also evident from the office note dated 24.6.2011. The
learned counsel submitted that out of the three legal
representatives of appellant No.3 vakalatnama has
been filed on behalf of only one legal representative
and, therefore, it is necessary to issue notice to the
other legal representatives.
In view of the above submission of the learned
counsel, the office shall list the interlocutory application
No. 4071 of 2011 under the heading ‘For orders on
petition’. This first appeal may be de-listed from the
hearing list.
S.S. (Mungeshwar Sahoo,J.)