IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.7952 of 2010
Dev Charan Singh & Anr.
Versus
The State Of Bihar & Ors
----------------------------------
03. 17.11.2011 I.A. No. 7546 of 2011
This application has been filed for substitution of
the petitioner no. 1, Dev Charan Singh who has deceased
during the pendency of the proceedings on 17.4.2010.
Considering the circumstances, the Interlocutory
Application is allowed.
Let the name of petitioner no. 1, Dev Charan Singh
be expunged from the record of the proceedings and be
substituted by the legal heirs named in paragraph-4 of the
proceedings.
Office to carry out the necessary corrections.
Issue notice to respondent no. 5 for which
requisites etc. under ordinary process as well as registered post
be filed within a period of one week, failing which the writ
petition as against the concerned respondent shall stand
dismissed without further reference to the Bench.
Put up after service of notice.
In the meanwhile, the State would seek instruction
and file counter affidavit.
S.Sb/- (Jyoti Saran, J.)