High Court Patna High Court - Orders

Smt.Shila Lamba vs The Bihar State Housing Board& on 22 September, 2011

Patna High Court – Orders
Smt.Shila Lamba vs The Bihar State Housing Board& on 22 September, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Civil Writ Jurisdiction Case No.7031 of 2002
                                     Smt.Shila Lamba
                                            Versus
                        The Bihar State Housing Board & Ors
                               ----------------------------------

4 22.09.2011 Re. I.A. No. 3620 of 2006

Heard learned counsel for the petitioner and

the Bihar State Housing Board.

This interlocutory application has been filed

for expunging the name of the sole petitioner,

namely, Smt. Shila Lamba, who is stated to have died

on 30.12.2005 leaving behind her heirs and legal

representatives as described in paragraph no. 2 of this

application. All the heirs have been shown as major

and vakalatnama has been filed on their behalf.

Learned counsel appearing for the Bihar

State Housing Board does not have any objection to

the prayer of substitution of legal representatives of

the deceased petitioner.

As a result, this application is allowed. Let

the name of the deceased sole petitioner, namely

Smt. Shila Lamba be expunged and in her place her

legal representatives as described in paragraph no. 2
2

of this application be substituted.

(Dr. Ravi Ranjan, J.)

Spd/-