IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.14 of 2008
SARYUG PRASAD @ SARJUG SAH
Versus
DAMODAR PRASAD SINGH & ORS
-----------
6. 26.07.2010 Heard the learned counsel appearing on behalf
of the appellant on the Interlocutory Application No.
6751 of 2009 at Flag ‘A’.
This is a substitution application under Order
XXII Rule 3 C.P.C. for substitution of legal
representatives of the sole appellant Saryug Prasad.
The application is in time. Accordingly, the interlocutory
application No. 6751 of 2009 is allowed. The legal
representatives as mentioned in detail in paragraph 2
except 2(J) are substituted in place of the deceased-
appellant who have already appeared by filing
vakalatnama. So far the legal representatives described
in paragraph 2(J) is concerned, since no vakalatnama
has been filed, she is transposed as respondent in this
appeal.
The appellant shall take steps for appeal notice
on the respondents in ordinary process within four
weeks from today.
S.S. (Mungeshwar Sahoo,J.)