IN THE HIGH COURT OF JUDICATURE AT PATNA
M.A. No.619 of 2008
Sri Jhigan Singh & Ors.
Versus
Sri Sohan Ram & Ors.
****
/7/ 14 September I.A. No. 7906 of 2011
2011
The learned counsel for
the appellants submits that he has
already filed the substitution
petition on 22.01.2010 and
respondents 1 to 4 have already
appeared through vakalatnama,
hence, not required to comply the
order, dated 11.08.2010.
I.A. No. 7906 of 2011 is
allowed to the extent indicated
above.
Let it be not treated as
part heard.
( Gopal Prasad, J.)
S.A.