IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.576 of 1995
The State Of Bihar & Anr
Versus
Navin Chandra Jha
-----------
23. 28.07.2011 Perused the office note dated 25.07.2011.
It appears that for non-compliance of the order
dated 23.03.2010, the substitution petition at flag ‘A’ stood
rejected. On 23.02.2011, an order has already been
passed that the appeal has abated as against the heirs of
the deceased sole respondent. Since the appeal has
abated as against the heirs of the sole deceased
respondent, the appeal has become now incompetent as
there is nobody to defend the appeal.
In such view of the matter, this First Appeal is
dismissed as abated.
Saurabh ( Mungeshwar Sahoo, J.)