IN THE HIGH COURT OF JHARKHAND, RANCHI
Cr.M.P. No.151 of 2008
Mathura Prasad Singh & another-- -- -- -- -- -- --Petitioners
Versus
The State of Jharkhand & another-- -- -- -- -- -- --Opposite Parties
--------
Coram: The Hon'ble Mr. Justice D.K. Sinha
----
For the Petitioners : Mr. A.K. Sahani, Advocate
For the State : A.P.P.
--
5/ 9.5.2011
Notice was sent to the informant-opposite party No.2 under registered
cover with A/D as well as by ordinary process.
Service report of the notice, which was sent through ordinary process,
indicated that the opposite party No.2 died long ago and this fact was
corroborated in the endorsement made by the postal peon while returning the
notice, which was sent to the opposite party No.2 by registered mail.
Learned counsel Mr. Sahani appearing on behalf of the petitioners
submitted that the legal heirs of the informant could not be ascertained and
therefore, substitution could not be made in place of the informant on his
death.
Since it is a State case, the State-opposite party, if he so likes, may file
counter-affidavit.
Let this petition be put up under the heading “For Admission” on 18th of
May, 2011.
(D.K. Sinha, J.)
S.B.