IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.93 of 1996
LAL BAHADUR RAI & ORS
Versus
SUREMANI & ORS
-----------
02. 30.06.2010. Heard the parties on the Interlocutory
Application No.1828 of 2010.
This is an substitution application. The
respondent No.5, Nand Kishore Roy died on 23.12.2009
and the application for substitution has been filed on
23rd February, 2010. It is within time. Accordingly, the
substitution application is allowed.
It is stated that in place of the deceased
respondent No.5 only his daughter, namely, Smt. Tetari
Devi as mentioned in detail in paragraph 1 (VIII) of the
application be substituted as the rest of the heirs are
already on record as respondents. Accordingly, the said
daughter, namely, Tetari Devi as mentioned in detail 1
(VIII) is directed to be substituted in place of deceased
respondent No.5.
The appellant shall take steps for appeal notice
on her in ordinary process we as well registered post
within 10 days.
Sanjeev/- (Mungeshwar Sahoo, J.)