High Court Patna High Court - Orders

Suristh Narayan Pandey & Ors vs Vidyasagar Upadhyay & Ors on 20 September, 2011

Patna High Court – Orders
Suristh Narayan Pandey & Ors vs Vidyasagar Upadhyay & Ors on 20 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                             First Appeal No.39 of 2003
                             Suristh Narayan Pandey & Ors
                                          Versus
                              Vidyasagar Upadhyay & Ors
                             ----------------------------------

12. 20.09.2011. Perused the office note dated 19.09.2011.

So far item No.(i) is concerned, the learned

counsel, Mr. Ashoka Kumar, submitted that he has

already appeared on behalf of the respondent No.1

and 2, therefore, no affidavit showing jointness is

required to be filed.

So far item No.(ii) is concerned, the

appellant shall take steps for substitution

regarding the death of respondent No.3 within one

week after Pooja holiday.

So far item No.(iii) is concerned, no notice

in stay matter is required to be issued on the

respondent No.4 to 10 because the execution case

has been filed only by respondent No.1 to 3.

Sanjeev/- (Mungeshwar Sahoo,J.)