IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.852 of 2006
KISHNI DEVI MASKARA
Versus
CANARA BANK THRU.ITS CHAIRMAN&
-----------
02/ 20.01.2011 It is submitted on behalf of the sole petitioner
that during the pendency of this application, she left for
her heavenly abode.
Let counsel for the petitioner take steps for
substitution of the sole petitioner by filing substitution
petition within two weeks from today.
Put up this matter after three weeks maintaining
its position.
Meanwhile, counsel for the Bank should seek
instruction in the matter, failing which the request made in
the writ petition shall be allowed.
Arjun/ ( V. N. Sinha, J.)