High Court Patna High Court - Orders

Mostt.Kamrun Nisha &Amp; Anr vs The State Of Bihar &Amp; Ors on 10 July, 2008

Patna High Court – Orders
Mostt.Kamrun Nisha &Amp; Anr vs The State Of Bihar &Amp; Ors on 10 July, 2008
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CWJC No.9948 of 1999
                            MOSTT.KAMRUN NISHA & ANR
                                     Versus
                            THE STATE OF BIHAR & ORS
                                  -----------

9 10.7.2008 I.A.No.6648 of 2007 has been filed by the petitioners for

expunging the name of respondent nos.4 and 8, who are reported to be

dead.So far as respondent no.4 is concerned, he has to be substituted by

persons as mentioned in para 3 of the interlocutory application and so

far as respondent no.8 is concerned, it is stated that he has died leaving

behind no heir as he was not married.

In view of the statements as made in this interlocutory

application , I.A.No. 6648 of 2007 is allowed.

Let the name of respondent nos. 4 and 8 expunged and

the persons mentioned in para 3 of the interlocutory application be

substituted.

Issue notice to newly substituted respondents in the

admission matter by registered post as well as by ordinary process, for

which talbana and requisites etc. must be filed within three weeks.

Singh                                                            (Navaniti Prasad Singh)