IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.249 of 1980
Surendra Kr.Chaudhary
Versus
Bihar State Electricity Board
-----------
13. 19.07.2011 Perused the office note dated 18.07.2011.
There is only one appellant in this First Appeal.
On 09.02.2011, since nobody appeared on behalf of the
appellant, notice was issued to the sole appellant for
engaging another Advocate. Process Server has reported
that the sole appellant has died six years ago. In view of
the fact that the sole appellant has died and legal
representatives have not come before the Court for being
substituted in place of the sole appellant, in my opinion,
the whole appeal has now abated.
Accordingly, this First Appeal is dismissed as
abated.
Saurabh ( Mungeshwar Sahoo, J.)