IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.353 of 2003
Awadh Kishore Prasad Mishra
Versus
Raj Kishore Mishra & Ors
-----------
07. 29.06.2011 Heard the learned counsel for the appellant
on I.A. No.1925 of 2009.
This is a substitution application which is
within time. It is stated that the sole appellant died and
his three sons are already on record as respondent
nos.1 to 3. Only one daughter mentioned in detail in
paragraph 2 of the substitution application is required
to be substituted in place of the sole appellant after
deleting his name.
In view of the above facts, this Interlocutory
Application being I.A. No.1925 of 2009 is allowed. The
daughter as mentioned in detail in paragraph 2 of the
substitution application is substituted as sole appellant
in place of her father after deleting the name of
deceased appellant, Awadh Kishore Prasad Mishra.
Saurabh ( Mungeshwar Sahoo, J.)