IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4221 of 2006
BASUDEO JHA
Versus
THE STATE OF BIHAR & ORS
-----------
3/ 04-07-2008 I.A. No. 2863 of 2008 has been filed on behalf of the
widow of the petitioner, Basudeo Jha, who is the sole heir of the original
petitioner, who is said to have died on 26.03.2007.
Considering the facts and circumstances of the case,
this interlocutory application is allowed. Let the applicant be substituted
in place of the original petitioner.
As prayed for by learned counsel for the respondents,
four weeks’ time is allowed to seek instruction and file a counter
affidavit.
B.Tiwary/ ( S. N. Hussain, J )