IN THE HIGH COURT OF JUDICATURE AT PATNA
M.A. No.294 of 2006
SUNIL PRASAD SINGH & ANR.
Versus
SUSHIL KUMAR SINGH & ORS.
****
/8/ 06.10.2010 From the order, dated
03.05.2010, it appears that the
appellants were intimated that
Shri M.M. Prasad Singh,
learned counsel, has died and,
hence, office was directed to
issue notice to the appellants.
However, even after receipt of
the notice neither vakalatnama
has been filed nor any one
appeared on behalf of the
appellants.
Hence, put up for
hearing under Order XLI Rule
11 of the Civil Procedure
Code.
(Gopal Prasad, J. )
S.A.