IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.16049 of 2008
SARDA PRASAD DAS
Versus
THE STATE OF BIHAR & ORS
-----------
4 14.7.2010 I.A. No. 4782 of 2010:
This application has been filed for substituting the heirs
of respondent no. 7 who died on 9.2.2009 who have been described in
paragraph 2 as daughters and wife.
The office is directed to expunge the name of
respondent no.7 and replace it with the names of his heirs. The son of
the deceased respondent is already on record.
Issue notice to the substituted heirs. Notices will go both
by ordinary process and registered post requisites for which must be
filed within a period of ten days.
List this case on service of notice.
Notice has already been issued to respondent no.8 which
has been served on him validly.
haque (Sheema Ali Khan, J.)