Jharkhand High Court
Arun Kumar Singh vs State Of Jharkhand & Ors on 15 February, 2011
IN THE HIGH COURT OF JHARKHAND, RANCHI
W.P.(S) No.5697 of 2002
Arun Kumar Singh ... Petitioner
Versus
The State of Jharkhand & others ... Respondents
-----
CORAM : HON'BLE MR. JUSTICE J.C.S. RAWAT
For the Petitioner : Mr. Sujit Narayan Prasad
For the Respondents : J.C. to G.A.
----
I.A. No.3810 of 2009
7/15.02.2011
This I.A. indicates that the petitioner has died and the legal hair has
moved an application to substitute in place of the petitioner.
The Interlocutory application is allowed.
Let the amendment be incorporated within one week. Thereafter, post
this matter for hearing of I.A. no.1672 of 2003.
(J.C.S. Rawat, J.)
R.Kumar