High Court Patna High Court - Orders

Hemant Kumar Chaudhary vs Mahendra Rai on 20 October, 2011

Patna High Court – Orders
Hemant Kumar Chaudhary vs Mahendra Rai on 20 October, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.9350 of 2011
                                Hemant Kumar Chaudhary
                                           Versus
                                       Mahendra Rai
                                        -----------

06. 20.10.2011 Heard the learned counsel for the petitioner on

I.A. No.4536 of 2011.

The learned senior counsel, Mr. Anil Kumar Jha

appearing on behalf of the petitioner submitted that the

plaintiff-petitioner, Hemant Kumar Chaudhary died on

11.04.2011 and the application has been filed on

11.07.2011. The details of the legal representatives

sought to be substituted has been mentioned in paragraph

2 of the substitution application. Accordingly, the

substitution application is allowed and the legal

representatives as mentioned in detail in paragraph 2 of

the Interlocutory Application are substituted in place of the

sole petitioner after deleting his name. Out of all the legal

representatives, only one of them namely Basant Kumar

Choudhary has appeared by filing vakalatnama. So far the

rest of the legal representatives are concerned, the learned

counsel, Mr. Arvind Kumar undertakes to file vakalatnama

within 14th of November, 2011. On filing the said

vakalatnama, the writ application may be listed under the

same heading on 17th of November, 2011.

Saurabh                                                   ( Mungeshwar Sahoo, J.)