IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.560 of 1982
Bibi Jamila Khatoon
Versus
Gopal Das & Ors
-----------
29. 04.07.2011 Heard the learned counsel for the appellant on I.A.
No.2017 of 2011.
This application has been filed for substitution of
the legal representatives of the deceased respondent no.8.
Since it is time barred, the prayer for setting aside
abatement after condoning the delay in filing the
substitution application has been made in the said
application. The legal representatives of the deceased
respondent no.8 have already appeared by filing
vakalatnama. It appears that the respondent no.8 is the
husband of the sole appellant and in fact, they are
supporting the appellant. No objection is raised by them.
Accordingly, this I.A. No.2017 of 2011 is allowed, the delay
in filing the substitution application is condoned, abatement
if any, is set aside and the legal representatives of the
deceased respondent no.8 as mentioned in detail in
paragraph 2 of the substitution application are substituted in
place of the deceased respondent no.8.
Saurabh (Mungeshwar Sahoo,J.)