IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.1558 of 2007
BABU LAL RAI
Versus
SRI BHAGWAN RAI & ORS
-----------
30. 29.9.2010. I.A. No.7994 of 2010:
Learned counsel for the petitioner is permitted to
make necessary correction at page-1 of this application.
This application has been filed for expunging the
name of opposite party no.9, namely, Babujeedhana as it has
been stated that she has died on 7.4.2000, i.e., even prior to
filing of this Civil Revision without leaving any heir and legal
representative of any class.
Learned counsel appearing on behalf of the opposite
party no.5 raises no objection.
In the above view of the matter, let the name of
opposite party no.9, Babujeedhana, be expunged from the array
of the opposite parties at the risk of the petitioner in view of the
statement that the concerned opposite party has died without
leaving behind any heir and legal representative.
It goes without saying that this order will be subject
to objection, if any, raised in future on behalf of the opposite
parties.
P.S. ( Dr. Ravi Ranjan, J)