High Court Patna High Court - Orders

Babu Lal Rai vs Ramanuj Rai &Amp; Ors on 29 September, 2010

Patna High Court – Orders
Babu Lal Rai vs Ramanuj Rai &Amp; Ors on 29 September, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  C.R. No.1558 of 2007
                                     BABU LAL RAI
                                           Versus
                               SRI BHAGWAN RAI & ORS
                                         -----------

30. 29.9.2010. I.A. No.7994 of 2010:

Learned counsel for the petitioner is permitted to

make necessary correction at page-1 of this application.

This application has been filed for expunging the

name of opposite party no.9, namely, Babujeedhana as it has

been stated that she has died on 7.4.2000, i.e., even prior to

filing of this Civil Revision without leaving any heir and legal

representative of any class.

Learned counsel appearing on behalf of the opposite

party no.5 raises no objection.

In the above view of the matter, let the name of

opposite party no.9, Babujeedhana, be expunged from the array

of the opposite parties at the risk of the petitioner in view of the

statement that the concerned opposite party has died without

leaving behind any heir and legal representative.

It goes without saying that this order will be subject

to objection, if any, raised in future on behalf of the opposite

parties.

      P.S.                                          ( Dr. Ravi Ranjan, J)