IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC NO.6420 OF 1990
SURENDRA ROY & OTHERS
VERSUS
THE STATE OF BIHAR & OTHERS
**********
REF.:- I. A. NO. 163 OF 2009
10 19/08/2010 This application has been filed for substituting
the heirs of petitioner nos. 5, 6, 8, 10, 11, 12 and 17. The
sole heir of petitioner no. 5 has been described in
paragraph 1, the heirs of petitioner no. 6 have been
described in paragraph 2, the heirs of petitioner no. 8
have been described in paragraph 3, the heirs of
petitioner no. 10 have been described in paragraph 4, the
heirs of petitioner no. 11 are already on record as
petitioner no. 9, the heirs of petitioner no. 12 have been
described in paragraph 6 whereas the heirs of petitioner
no. 17 have been described in paragraph 7 of this
application.
The heirs of deceased petitioners have appeared
through their Counsels by filing vakalatnama.
Respondent no. 3, 5, 6, 10 and 11 have also
died during the pendency of this writ application. The
heirs of respondent no. 3 have been described at
paragraph 8, the heirs of respondent no. 5 have been
described at paragraph 9, the heirs of respondent no. 6
have been described at paragraph 10, the heirs of
2
respondent no. 10 have been described at paragraph 11
whereas the sole heir of respondent no. 11 has been
described at paragraph 11 of this application.
The Office is directed to expunge the names of
deceased petitioners and respondents and be substituted
by their legal heirs mentioned aforesaid.
Issue notice to the substituted heirs of the
deceased respondents both by ordinary process and
under registered cover, requisites etc. for which must be
filed within a period of three weeks from today, failing
which this writ application shall stand dismissed without
further reference to a Bench.
Anand ( Sheema Ali Khan, J. )