IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.8315 of 2003
DR.U.S.BHAGAT
Versus
THE STATE OF BIHAR & ORS
-----------
5. 30.08.2010 Mr. Chakrapani, learned counsel for the petitioner
would submit that during the pendency of this writ
application, the writ petitioner has died but then as his
entire retirement benefit has been withheld by the
impugned order, the right to sue will still survive to the
widow and/or other legal heirs and representative and
therefore he should be granted six weeks’ time for filing a
substitution petition.
List this case after six weeks, as prayed for.
If on that date no such application is filed, this
writ application will be treated to have abated.
kanchan/- ( Mihir Kumar Jha, J.)