High Court Patna High Court - Orders

Jagdamba Manjhi & Ors vs Kumbh Nath Ram & Ors on 29 August, 2011

Patna High Court – Orders
Jagdamba Manjhi & Ors vs Kumbh Nath Ram & Ors on 29 August, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Second Appeal No.252 of 2003
                               Jagdamba Manjhi & Ors
                                          Versus
                              Kumbh Nath Ram & Ors
                             ----------------------------------

28 29-8-2011 I.A.No. 8311 of 2010

This Interlocutory application has been filed on

behalf of the heirs of appellant no.10,Jamuni Devi, who is

said to have died on 26-2-2010 leaving behind the applicant

and others described in detail in paragraph no.2 of the

application. Another I.A.No. 8312 of 2010 has been filed

for condonation of delay in filing the substitution petition

wherein it has been stated that the applicant had no

knowledge of the pendency of the appeal and there is no

deliberate or intentional delay in filing this petition for

substitution

Learned counsel appearing on behalf of

respondent no.1 objects to the prayer of substitution.

In view of the facts stated in the Interlocutory

application, the delay in filing the substitution petition is

condoned and the abatement is set aside. The name of

appellant no.10, Jamuni Devi, is expunged from the records

of this appeal and is substituted by her heirs and legal

representatives,as mentioned in paragraph no.2 of
2

I.A.No.8311 of 2010. The heirs have appeared by filing

Vakalatnama in this appeal. This order will be subject to

payment of cost of Rs.500/- to the respondent no.1 within

two weeks.

( V. Nath, J.)
roy