IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.328 of 2007
KRISHNA NAND SAHU & ORS
Versus
JAGDISH PRASAD & ORS
-----------
9/ 14.09.2010 I.A. No. 5599 of 2008 has been filed for substituting the
legal heirs of respondent no.11, Mahendra Sah, who died on
12.06.2008. In paragraph no.1 of the substitution petition legal heirs
of respondent no.11 is mentioned.
It is submitted that the substitution petition was filed in
time.
In view of the aforesaid submission, interlocutory
application no. 5599 of 2008 filed for substitution of heirs of
respondent nos.11 is allowed.
Let the name of respondent no.11 be deleted and his legal
heirs as mentioned in paragraph 1 of the substitution petition be
substituted.
As prayed for I.A. No. 3399 of 2010 and I.A. No. 3400 of
2010 be considered on 21.09.2010.
(Samarendra Pratap Singh, J.)
Uday/