High Court Patna High Court - Orders

Sukhraj Mistry & Ors vs Rajkishore Mistry & Ors on 19 October, 2011

Patna High Court – Orders
Sukhraj Mistry & Ors vs Rajkishore Mistry & Ors on 19 October, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   FA No.613 of 1985
                                   Sukhraj Mistry & Ors
                                             Versus
                                 Rajkishore Mistry & Ors
                                          -----------

42. 19.10.2011 Perused the office note dated 18.10.2011.

Item no.1

Heard the learned counsel for the appellants on I.A.

No.2161 of 2009.

This Interlocutory Application has been filed for

expunging the name of deceased appellant no.1 on the

ground that his legal representatives are already on record

as appellant nos.2 to 5. In view of the above facts, the

Interlocutory Application is allowed and the name of

appellant no.1 is expunged from the cause title of memo of

appeal.

Item no.2

Heard the learned counsel for the appellants on I.A.

No.6731 of 2011.

This is a substitution application. It is within time.

Accordingly, the I.A. No.6731 of 2011 is allowed and the

legal representatives of the deceased appellant no.2 as

mentioned in detail in paragraph 1 of the substitution

application are substituted in place of the deceased

appellant no.2 after deleting the name of the appellant no.2.

All the legal representatives have already appeared by filing

vakalatnama.

Saurabh                                          (Mungeshwar Sahoo,J.)