IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9434 of 2007
PRAVEEN KUMAR DEV & ORS
Versus
THE STATE OF BIHAR & ORS
-----------
06 27.04.2011 Reg. I.A. No.3995 of 2010
An interlocutory application, being I.A. No.3995 of
2010, has been filed for substitution of respondent no.62, who died
during pendency of this writ petition.
Let the name of respondent no.62 be expunged and
replaced by heirs and legal representatives of respondent no.62 as
mentioned in the said interlocutory application.
Notices were earlier issued to respondent no.62 was
returned unserved. Petitioners are directed to take steps for service of
notice on the newly substituted heirs and legal representatives by
registered post for which requisites etc. must be filed within one week.
Trivedi/ (Navaniti Prasad Singh, J.)