High Court Patna High Court - Orders

Sushil Prasad Singh vs The State Of Bihar & Ors on 21 June, 2011

Patna High Court – Orders
Sushil Prasad Singh vs The State Of Bihar & Ors on 21 June, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                        MA No.724 of 2008
                       SUSHIL PRASAD SINGH
                              Versus
                    THE STATE OF BIHAR & ORS
                           -----------

6. 21.6.2011. Heard learned counsel for the

appellant on Interlocutory Application i.e.

I.A. No.9305 2010, which has been filed for

condoning the delay in filing substitution

petition i.e. I.A. No.1772 of 2010. In

filing substitution petition, a delay of 39

days has occurred.

In view of ground set forth in I.A.

No.9305 of 2010, limitation petition stands

allowed.

The petition for substitution i.e.

I.A. No.1772 of 2010, which was filed for

expunging the name of respondent

no.6/Sakuni Prasad Yadav, who died on

16.10.2009 and a prayer has been made to

substitute his legal heirs, whose name has

been mentioned in paragraph-2 of I.A.

No.1772 of 2010.

The Interlocutory Application for

substitution stands allowed.

Let the name of legal heirs of

respondent no.6 mentioned in paragraph-2 of
2

substitution petition be substituted in

place of respondent no.6 after expunging

his name from the record.

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