High Court Patna High Court - Orders

Smt. Parwati Devi vs Bhola Manjhi &Amp; Anr on 24 January, 2011

Patna High Court – Orders
Smt. Parwati Devi vs Bhola Manjhi &Amp; Anr on 24 January, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  SA No.255 of 2009
                                 SMT. PARWATI DEVI
                                         Versus
                                BHOLA MANJHI & ANR
                                       -----------

6/ 24.01.2011 I.A. No. 9473 of 2010 at Flag ‘X’ and I.A. No.

9472 of 2010 at Flag ‘Y’.

Learned counsel for the appellant is permitted to

make necessary correction in I.A. No. 9472 of 2010

regarding the provisions of law for the prayer for setting

aside the abatement of the present Second Appeal. Let him

do so during the course of the day.

I.A. No. 9473 of 2010 has been filed under Order

22 Rule 4 read with Section 151 of the Code of Civil

Procedure with a prayer to expunge the name of respondent

no. 1, Bhola Manjhi, who is said to have died issueless on

03.03.2010.

I.A. No. 9472 of 2010 has been filed with a

prayer for condonation of delay in filing I.A. No. 9473 of

2010 as also for setting aside the order of abatement of

appeal with respect to deceased respondent no. 1.

Learned counsel submits that the appellant had no

knowledge/information about the death of respondent no.1,
2

Bhola Manjhi, as he was living at some other place, and she

came to know for the first time on 20.10.2010.

In the aforesaid facts and circumstances, issue

notice to respondent no. 2 by ordinary process as also under

Registered post with A/D to show cause as to why the

prayers made by the appellant in the interlocutory

applications be not allowed, for which requisites etc. must

be filed within two weeks, failing which, the applications

shall stand rejected without further reference to a Bench.

( Birendra Prasad Verma, J )

Anjani/