High Court Patna High Court - Orders

Sant Lal Singh @ Sant Kumar Singh & … vs Ravindra Kumar Singh & Ors on 9 August, 2011

Patna High Court – Orders
Sant Lal Singh @ Sant Kumar Singh & … vs Ravindra Kumar Singh & Ors on 9 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Miscellaneous Appeal No.107 of 2009
                   Sant Lal Singh @ Sant Kumar Singh & Ors
                                    Versus
                         Ravindra Kumar Singh & Ors
                      ----------------------------------

8. 9.8.2011. Heard Shri Rajesh Kumar, learned

counsel for the appellants on

Interlocutory Application i.e. I.A.

No.5310 of 2011, which has been filed for

expunging respondent no.1 from the record

of the case.

                           It     has     been     submitted      that

                 respondent      no.1      was     the   driver       of

                 offending      vehicle    and    despite     vigorous

steps taken on behalf of the appellants,

notice on respondent no.1 could not be

served. It has further been submitted that

being driver of the offending vehicle, the

respondent no.1 may be expunged from the

record at the risk of the appellants.

I.A. stands allowed.

Let the name of respondent no.1 be

expunged from the record of the case at

the risk of the appellants.

     N.H./                            ( Rakesh Kumar,J.)