High Court Patna High Court - Orders

Mostt.Sita Devi vs Mostt.Parwati Devi &Amp; Ors on 13 July, 2010

Patna High Court – Orders
Mostt.Sita Devi vs Mostt.Parwati Devi &Amp; Ors on 13 July, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                        LPA No.882 of 1999
                SURYA DEO PRASAD SAH @ SURYADE .
                               Versus
                    MOSTT.PARWATI DEVI & ORS .
                                with
                       LPA No.1024 of 1999
                    SRI ARUN KUMAR SAH & ORS .
                               Versus
                   SURENDRA PRASAD SAH & ORS .
                                with
                       LPA No.1153 of 1999
                         MOSTT.SITA DEVI .
                               Versus
                    MOSTT.PARWATI DEVI & ORS .
                            -----------

20 13.07.2010 I.A. No. 4991 of 2010 in L.P.A.

No.882 of 1999

This Interlocutory Application has

been filed for substitution of respondent

No.48, Smt. Gita Devi, stated to have been

deceased on 8.3.2010, by her legal heirs

details whereof are mentioned in paragraph 2

of the application.

Issue notice to the proposed heirs of

the deceased respondent Gita Devi, under

ordinary process as well as registered cover

with A/D for which requisites etc. must be

filed within two weeks, failing which the

application for substitution shall stand

dismissed without further reference to a Bench.
2

I.A. No. 5541 of 2010 in L.P.A.

No.1024 of 1999

This Interlocutory application has

also been filed for substitution of the

aforesaid respondent, Gita Devi, deceased on

8.3.2010, by her legal heirs details whereof

are mentioned in paragraph 2 of the

application.

Issue notice to the proposed heirs of

the deceased appellant Gita Devi, under

ordinary process as well as registered cover

with A/D for which requisites etc. must be

filed within two weeks, failing which this

application for substitution shall stand

dismissed without further reference to a Bench.

I.A. No. 4992 of 2010 in L.P.A.

No.1153 of 1999

This Interlocutory Application has

been filed for substitution of the aforesaid

Gita Devi as appellant by her legal heirs

details whereof are mentioned in paragraph 2 of

the application. The substitution application

has been preferred by another appellant and not

the proposed heirs.

3

Issue notice to the proposed heirs of

the deceased appellant Gita Devi, under

ordinary process as well as registered cover

with A/D for which requisites etc. must be

filed within two weeks, failing which this

application for substitution shall stand

dismissed without further reference to a Bench.

List these cases for hearing after

receipt of service report.

( Navin Sinha, J.)

(Jyoti Saran, J.)

Bibhash