IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.320 of 1985
SMT.PARVATI DEVI & ORS.
Versus
BRIJ MOHAN BANKA
-----------
19. 13.12.2010 It appears that the date for hearing of the
appeal was fixed, but no appeal notice has been served
on the heirs of deceased respondent no. 16. Therefore,
the date of hearing of the appeal is extended till service
of appeal notice.
The appellants shall take steps for appeal
notice on the legal representatives of the deceased
respondent no. 16 in ordinary process within 7th of
January, 2011, failing which, the appeal as against the
concerned respondents shall stand dismissed without
further reference to a Bench.
( Mungeshwar Sahoo, J.)
Saurabh