IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.604 of 2007
ANTI LAL SAH
Versus
ANIL KUMAR SINGH
-----------
3 7/7/2008 I.A.No. 2787 of 2008.
Prayer of the petitioner to substitute
legal heirs of petitioner Anti Lal Sah being in
time, is allowed and his heirs as mentioned in
paragraph 4 of the substitution application are
directed to be substituted.
Since Vakalatnama has already been filed
on behalf of the substituted heirs as mentioned in
paragraph 4 of the substitution application, let
this case be placed after deleting the name of the
aforesaid petitioner Anti Lal Sah.
( Mihir Kumar Jha, J.)
Abhay Kumar