High Court Patna High Court - Orders

Rajendra Narayan Singh vs Birendra Narayan Singh on 15 April, 2011

Patna High Court – Orders
Rajendra Narayan Singh vs Birendra Narayan Singh on 15 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                            TEST SUIT No.1 of 2011
                            RAJENDRA NARAYAN SINGH
                                    Versus
                            BIRENDRA NARAYAN SINGH
                                 -----------

8. 15/04/2011 Re: I.A.No.1475 of 2011

This I.A. has been filed by the

plaintiff for amendment in the

testamentary application. It is stated

that one near relative, the grand son of

the testator, namely, Rakesh Singh was

mentioned as minor under the guardianship

of his father Birendra Narayan Singh. In

fact, he is major. Hence it is prayed in

the I.A. that the sentence describing the

said Rakesh Singh ‘minor son and under the

guardianship of his father Birendra

Narayan Singh’ may be allowed to be

deleted from the testamentary application.

Copy of the I.A. was served on

learned counsel appearing for the near

relatives on 22.2.2011. However, no one

appears to oppose this I.A.

In the circumstances, this I.A. is

allowed and the said portion in the

description of near relatives, Rakesh

Singh, is permitted to be deleted from the
2

testamentary application.

Since Rakesh Singh is now shown as

major, let special citation be sent to him

through registered post. Requisites etc.

for the same shall be filed within one

week.


                   Re: Item No.2

                   No     one        appears     for      the      near

           relatives/defendants.

                   Learned         counsel    for   the    plaintiff

prays for one week time to file proposed

issues, list of witnesses and original

documents along with list.

Time is allowed.

Pradeep/                                (J. N. Singh,J.)