High Court Patna High Court - Orders

Ramesh Prasad Verma vs The State Of Bihar & Ors on 2 September, 2011

Patna High Court – Orders
Ramesh Prasad Verma vs The State Of Bihar & Ors on 2 September, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Civil Writ Jurisdiction Case No.7023 of 2001
                                 Ramesh Prasad Verma
                                         Versus
                             The State Of Bihar & Ors

5   02.09.2011

Re. I.A. No. 4705 of 2010

Heard learned counsel for the petitioner and the State.

This interlocutory application has been filed for

expunging the name of the deceased sole petitioner, namely,

Ramesh Prasad Verma, who is stated to have died on

11.02.2010 leaving behind his heirs and legal representatives as

described in paragraph no. 2 of this application.

Vakalatnama has also been filed on behalf of the

proposed heirs.

There is no opposition to the prayer of the

petitioner.

As a result, this application is allowed. Let the

name of the deceased sole petitioner , namely, Ramesh Prasad

Verma be expunged and in his place his legal representatives

as described in paragraph no. 2 of this application be

substituted.

    Spd/-                               ( Dr. Ravi Ranjan, J.)