IN THE HIGH COURT OF JHARKHAND AT RANCHI
S.A. No. 333 of 2005
...
Fazal Sheikh ... ... Appellant
V e r s u s
Shailesh Kant Mandal & Ors. ... ... Respondents
...
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR.
...
For the Appellant : Mr. Satya Narayan Prasad, Advocate.
For the Respondents : Mrs. Niki Sinha, Advocate.
...
I.A. No. 2417 of 2006
5/11.07.2011
In this I.A., it is prayed that legal heirs of sole appellant be
substituted as the sole appellant died on 08.08.2006. The present
application filed within time.
Under the aforesaid circumstance, the same is allowed and the
name of sole appellant Fazal Sheikh is struck off from the memo of
appeal and in his place, the names of his legal heirs as mentioned at
paragraph no. 4 of the I.A. be substituted.
I.A. No. 92 of 2011
Learned counsel for the appellant is directed to serve a copy of
the present I.A. on Mrs. Niki Sinha, learned counsel for the
respondent nos. 1 to 3.
Put up this case after two weeks to enable Mrs. Niki Sinha to
seek instruction with regard to death of respondent no. 1.
(Prashant Kumar, J.)
sunil/