IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.16744 of 2007
Urmila Nath
Versus
Central Board Of Secondary Education & Ors.
----------------------------------
03 10-08-2011 Heard learned counsel for the petitioner on Interlocutory
Application i.e. I.A. No. 5545 of 2010, which has been filed for
expunging the name of original writ petitioner from the record of
the case, who died on 2.2.2010 and substituting her legal heirs,
whose names have been mentioned in para-1 of the said
Interlocutory application.
In view of the facts and circumstances, the I.A.No.5545
of 2010 stands allowed.
Let the names of legal heirs of original writ petitioner,
whose names have been mentioned in para-1 of the application, may
be substituted in the writ petition after expunging the name of the
original writ petitioner.
( Rakesh Kumar, J.)
NKS/-