High Court Patna High Court - Orders

Smt.Savitiri Devi vs Ranganath Tiwary on 23 June, 2011

Patna High Court – Orders
Smt.Savitiri Devi vs Ranganath Tiwary on 23 June, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                FA No.504 of 1985

                                    SMT.SAVITIRI DEVI
                                           Versus
                                     RANGANATH TIWARY
                                        -----------

29. 23.06.2011 This first appeal has been listed

under the heading ‘To be mentioned’ at the

instance of the respondent for fixation of

an early date of hearing. The learned

counsel for the appellant submitted that

some more time may be granted for informing

the appellant about the hearing of the

appeal.

From perusal of the order sheet it

appears that this case was heard by me for

several days and thereafter because of

death of the sole appellant the appeal was

adjourned and it was directed that the

appeal may not be treated as part heard.

Now the substitution has been done and the

legal representatives have already appeared

in this case.

In such view of the matter, the

office may list this appeal as part heard

under the heading ‘For hearing’ on 11th July

2011.

S.S. (Mungeshwar Sahoo,J.)