IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.904 of 1992
Kastur Chand Jain
Versus
The Collector, Gaya & Anr
8 02.09.2011
Re. I.A. No. 7097 of 2008
Heard learned counsel for the petitioner and the
Respondents.
This interlocutory application has been filed
for expunging the name of the sole petitioner, namely,
Kastur Chand Jain, who is stated to have died on
27.12.2007 leaving behind his heirs and legal
representatives as described in paragraph no. 1 of this
application. However, a supplementary affidavit has
been filed stating therein that during the pendency of
this interlocutory application the widow of deceased
sole petitioner, namely, Smt. Nathi Devi Jain, had also
died on 11.1.2009 leaving behind same legal
representatives as described in paragraph no. 1(b) and
1(c) of the present interlocutory application.
Vakalatnama has been filed on behalf of the
heirs who have been shown as major.
There is no opposition to the prayer of the
2
petitioner.
As a result, this application is allowed. Let
the name of the deceased sole petitioner, namely
Kastur Chand Jain be expunged and in his place his
legal representatives as described in paragraph no. 1(b)
and 1(c) of this application be substituted.
Spd/- ( Dr. Ravi Ranjan, J.)