High Court Patna High Court - Orders

Sushil Kumar Singh & Ors vs Jokhan Singh & Ors on 26 July, 2011

Patna High Court – Orders
Sushil Kumar Singh & Ors vs Jokhan Singh & Ors on 26 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                SA No.210 of 2009
                             Sushil Kumar Singh & Ors
                                      Versus
                                Jokhan Singh & Ors
                                     -----------

5. 26.07.2011 The learned counsel for the appellants states that the

main contesting respondents are respondent no. 1 to 7 in this

appeal and notices have been validly served upon respondent nos.

1, 3 to 5.The notice issued to respondent nos. 2 and 7 have been

received by respondent no.1. It has further been submitted that

respondent no.6 died but no formal substitution petition is required

in view of the fact that his heirs are already on record as respondent

nos. 2 and 7 and therefore a prayer has been made for expunging

his name from the records of this appeal.

In view of the above facts the service notices upon

respondent no.1, 3 to 5 is accepted as valid. Further, as prayed for,

the name of the respondent no.6 who is reported to be dead, is

expunged from the records with the note that his heirs are already

on record as respondent nos. 2 and 7.

As prayed for, one week time is granted to the appellant

to file an affidavit stating jointness between respondent nos. 2 and

7 with Respondent No.1.

Put up this matter after filing of the aforesaid affidavit.

         Nitesh                           (V.Nath, J.)