High Court Patna High Court - Orders

Chakradhar Jha vs The State Of Bihar &Amp; Ors. on 27 April, 2011

Patna High Court – Orders
Chakradhar Jha vs The State Of Bihar &Amp; Ors. on 27 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 MJC No.5067 of 2010
                                   CHAKRADHAR JHA
                                         Versus
                             THE STATE OF BIHAR & ORS.
                                       -----------

02. 27.04.2011 I.A. No. 2851 of 2011 is stated to have been

filed on 15.04.2011 for substituting the original petitioner

by legal heir as the former is stated to have been deceased

on 12.3.2011. The I.A. is not available on the record. The

Court, therefore, requested the learned counsel for the

petitioner to make available his copy so as not to hold up

the proceedings on that ground. The office is directed to

place the I.A. on record.

Having heard learned counsel for the parties, the

I.A. application is allowed. The legal heir mentioned in

paragraph-5 of the same is permitted to be substituted.

         P.K                                       ( Navin Sinha, J.)