IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.4892 of 1998
Bachoo Upadhyay & Ors
Versus
The State Of Bihar & Ors
----------------------------------
13 21.09.2011 I.A. No. 5883 of 2011:
Heard learned counsel for the petitioner.
This application has been filed for expunging
the name of the deceased respondent no. 45 Sawaro
Paswan, who is stated to have died 23.06.2011 and for
substituting the names of his heirs and legal
representatives as described in paragraph no. 1 thereof. All
the heirs and legal representatives have been shown to be
major.
No one appears to oppose the prayer made on
behalf of the petitioners.
In above view of the matter, this interlocutory
application is allowed and let the name of the deceased
respondent no. 45 Sawaro Paswan be expunged from the
array of the respondents and his heirs and legal
representatives as described in paragraph no. 1 of the
interlocutory application be substituted in his place.
Issue notice to the newly added respondents
under ordinary process as well as registered cover with
2
acknowledgement due on requisites etc. being filed within
one week after Durga Puja holidays, failing which this
writ application shall stand rejected as against them
without further reference to a Bench.
SC ( Dr. Ravi Ranjan, J.)