IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(C) No. 1099 of 2004
Deoki Ram ...... Petitioner
Versus
The State of Jharkhand & others ......Respondents
CORAM: HON'BLE MR. JUSTICE D. N. PATEL
For the Petitioner : M/s Birendra Kumar, Anup Kumar, Advocates
For the State : Mr Rakesh Kr. Shahi, J.C. to G.A.
For the Caveator : Mr. Rajesh Kumar, Advocate
......
th
18/Dated: 28 July, 2011
1. Counsel for the respondents submitted that substituted respondent
no. 4(iii), namely, Giridhari Lal Choudhary, expired on 28th May, 2011 and
hence, necessary interlocutory application shall be preferred by the
petitioner to bring on record the legal heirs of the deceasedrespondent
no. 4(iii).
2. Hence, the matter is adjourned to be listed after four weeks for
filing interlocutory application.
(D.N. Patel, J.)
VK/