GA No. 1517 of 2011
EOS No. 28 of 1998
IN THE HIGH COURT AT CALCUTTA
Extra-Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
BHAGABATI DEVI MANNA (SINCE DECEASED) & ORS.
Versus
KALYAN KUMAR MANNA & ANR.
Appearance
Mr. Janardan Mondal, Advocate
...Plaintiffs
Mr. Rajib Mallick, Advocate
...Defendant No. 1
BEFORE:
The Hon'ble JUSTICE SANJIB BANERJEE
Date : 8th June, 2011.
The Court : This is an application for recording the death of the
first plaintiff. The remaining plaintiffs say that the heirs of the first plaintiff
are already on record. The appearing plaintiffs say that no amendment of
the plaint is necessary.
The defendant no. 1 is represented.
G.A. No. 1517 of 2011 is allowed by recording the death of the
first plaintiff and by requiring the name of the first plaintiff to be struck
off. There will be no order as to costs.
Urgent certified photocopies of this order, if applied for, be
supplied to the parties subject to compliance with all requisite formalities.
(SANJIB BANERJEE, J.)
sg.