IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.4077 of 2008
Girja Nandan Sharma
Versus
The State Of Bihar & Ors
----------------------------------
09 19-08-2011 Heard Mr. Abu Haider , learned counsel for the petitioner
and learned counsel for the Respondents on Interlocutory
Application i.e. I.A. No.6238 of 2008, which has been filed with a
prayer to substitute the legal heirs of the sole petitioner, who died on
16.6.2008, during the pendency of the present writ petition.
I.A.No.6238 of 2008 stands allowed.
Let the name of legal heirs mentioned in paragraph-1 of
the Interlocutory Application be substituted on the record of the case
after expunging the name of the sole petitioner.
( Rakesh Kumar, J.)
NKS/-