IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. WJC No.697 of 1999
Brahmadeo Singh
Versus
State Of Bihar & Ors
-----------
19/ 26/09/2011 I.A. No. 807 of 2005 was filed for substitution of
original petitioner, Brahmadeo Singh through his surviving
sole brother, Shardanand Singh over which no order could
have been passed as the same was missing.
Without being prejudiced to the law of survivar-
ship, the prayer of the petitioner, Shardanand Singh is
allowed to be substituted in place of original petitioner,
Brahmadeo Singh (since deceased) and accordingly,
necessary correction be effected. Consequent thereupon I.A.
No.807 of 2005 is allowed.
List this matter under the heading “for hearing”.
(Aditya Kumar Trivedi,J.)
perwez