IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.585 of 1982
HARENDRA PD.SINGH & ORS
Versus
BASUDHA PD. SINGH & ORS
-----------
35. 13.01.2011 Heard learned counsel for the appellants on I.A.
No. 748 of 2005, I.A. No. 2526 of 2006 and I.A. No. 4905
of 2008. Nobody appears on behalf of the respondents in
spite of repeated calls hence no copy of the said
applications may be served on him.
All these three applications are substitution
applications for substitution of the legal representatives of
the deceased respondent No. 1(a) namely Most. Kushwa
Devi, respondent No. 6(a) namely Most. Lakhpatia Devi
and respondent No. 1(b) namely Smt. Shail Kumari. All
these substitution applications are within time. Accordingly
the said three interlocutory applications i.e I.A. No. 748 of
2005, I.A. No. 2526 of 2006 and I.A. No. 4905 of 2008 are
allowed and the legal representatives as mentioned in
detail in paragraph 3 and 4 of I.A. No. 748 of 2005 are
substituted in place of the deceased respondent No.1(a),
the legal representatives as mentioned in detail in
paragraph 3 of the I.A. No. 2526 of 2006 are substituted
in place of the deceased respondent No.6(a) and likewise
the legal representatives as mentioned in detail in
paragraph 5 in I.A. No.4905 of 2008 are substituted in
place of deceased respondent No.1(b).
The appellant shall take steps for appeal notice
on the newly substituted respondents in ordinary process
within one month.
S.S. (Mungeshwar Sahoo,J.)