IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.5067 of 2010
CHAKRADHAR JHA
Versus
THE STATE OF BIHAR & ORS.
-----------
02. 27.04.2011 I.A. No. 2851 of 2011 is stated to have been
filed on 15.04.2011 for substituting the original petitioner
by legal heir as the former is stated to have been deceased
on 12.3.2011. The I.A. is not available on the record. The
Court, therefore, requested the learned counsel for the
petitioner to make available his copy so as not to hold up
the proceedings on that ground. The office is directed to
place the I.A. on record.
Having heard learned counsel for the parties, the
I.A. application is allowed. The legal heir mentioned in
paragraph-5 of the same is permitted to be substituted.
P.K ( Navin Sinha, J.)