High Court Patna High Court - Orders

Shiv Shanker Chaubey vs Kedar Singh & Ors on 18 November, 2011

Patna High Court – Orders
Shiv Shanker Chaubey vs Kedar Singh & Ors on 18 November, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                               First Appeal No.95 of 1987
                                   Shiv Shanker Chaubey
                                            Versus
                                     Kedar Singh & Ors
                               ----------------------------------

34. 18.11.2011 Heard the learned counsel for the petitioner

who are the legal representatives of the deceased

respondent No.3 and learned counsel for the appellant

on the interlocutory application No. 6356 of 2011.

Admittedly, the respondent No.3 died and the

present petitioners who are legal representatives of the

said deceased respondent No.3 have filed this

application for their substitution in place of deceased

respondent No.3. The learned counsel for the appellant

has got no objection.

In such view of the matter, the name of the

respondent No.3 is deleted and in his place the

petitioners as mentioned in detail in the interlocutory

application No. 6356 of 2011 are substituted. All of

them have appeared by filing vakalatnama. Therefore,

no notice need be issued. Since the appeal is of the

year 1987 the office shall list this first appeal under the

heading for hearing according to the age of the appeal

in the hearing list without paper book.

S.S.                                                (Mungeshwar Sahoo, J.)