High Court Patna High Court - Orders

Most.Modni &Amp; Ors vs Md.Abdul Quashim &Amp; Ors on 1 July, 2010

Patna High Court – Orders
Most.Modni &Amp; Ors vs Md.Abdul Quashim &Amp; Ors on 1 July, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                             SA No.14 of 2004
                            MOST.MODNI & ORS
                                    Versus
                        MD.ABDUL QUASHIM & ORS
                                  -----------

19 01.07.2010 Re. I.A. No. 5359 of 2010

I.A. No. 5359 of 2010 has been filed for

expunging the name of appellant no. 1, namely, Most.

Modni, who has died on 16.6.2008 leaving behind her sons

Md. Mansoor Alam and Md. Yaqub, who are already on

record as appellant nos. 2 and 3.

Learned counsel submits that since the heirs are

already on record, there is no question of abatement.

Mr. Mukesh Kumar Jha, Advocate, appears on

behalf of respondent no. 1 and raises no objection on this

application.

As a result I.A. No. 5359 of 2010 is allowed. Let

the name of the appellant no. 1, namely, Most. Modni, be

expunged from the array of the appellants.

This order shall be subject to objection, if any,

raises on future on behalf of any of the respondents other

than respondent no. 1.

(Dr. Ravi Ranjan, J.)
Spd/-