High Court Jharkhand High Court

Deo Nath Singh vs Jharkhand State Electricity Bo on 19 September, 2011

Jharkhand High Court
Deo Nath Singh vs Jharkhand State Electricity Bo on 19 September, 2011
   IN THE HIGH COURT OF JHARKHAND AT RANCHI
                   I.A. No. 2756 of 2011
                             in
                 W.P.(S) No. 3086 of 2010

   Deo Nath Singh                                ......       Petitioner
                           Versus
   Jharkhand State Electricity Board& ors.       ......       Respondents

                             --------

CORAM: HON’BLE MR. JUSTICE D.N.PATEL

——–

   For the petitioner:       Mr. Kundan Kr. Ambastha, Advocate
   For the State:            J.C. to G.P.-I
                             --------
                          th
   Order No. 3: Dated 19 September, 2011
   Per D.N.Patel, J.

1. Having heard learned counsel for both the sides and looking to the facts
and circumstances, especially the fact that the original petitioner having
expired on 22nd May, 2011, the applicant, who is widow of the original
petitioner, is required to be joined as a petitioner in this writ petition, the
applicant, namely, Parwati Devi, wife of late Deo Nath Singh (original
petition), is allowed to be joined as petitioner in place of Deo Nath Singh,
in the present writ petition. Let the name of Deo Nath Singh be deleted
from the cause title of the petitioner. The amendment shall be carried out
in red ink, during course of the day.

2. I.A. No. 2756 of 2011 is, accordingly, allowed and disposed of.

3. Registry of this Court is directed to enlist this matter in the board of
“Admission” on 10th October, 2011.

( D.N. Patel, J. )
A.K.Verma/