High Court Patna High Court - Orders

Chandra Bhushan Tiwary vs The State Of Bihar & Ors on 21 September, 2011

Patna High Court – Orders
Chandra Bhushan Tiwary vs The State Of Bihar & Ors on 21 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    SA No.301 of 1994
                                Chandra Bhushan Tiwary
                                            Versus
                                The State Of Bihar & Ors
                                          -----------

17. 21.09.2011 I.A.No.2674 of 2006.

The learned counsel appearing on behalf of the

appellant is permitted to make correction in the

substitution petition correctly describing the party position

of the deceased respondent. This Interlocutory application

has been filed on behalf of the appellant praying for

substitution of respondent no.3 (a) stating therein that the

respondent no.3 (a) Vijay Shankar Tiwary died on

03.03.2006 leaving behind his heirs and legal

representatives as mentioned in paragraph no.3 of the

petition. The appellants have also filed I.A.No.9433/2010

for condonation of delay in filing the substitution petition

within the prescribed period of limitation.

Heard the learned counsel appearing on behalf

of the appellant and the learned counsel appearing on

behalf of the respondent.

On the basis of the facts stated in the

I.A.No.9433 of 2010 the delay in filing of the
2

substitution petition with regard to the deceased

respondent no.3 (a) Vijay Shankar Tiwary is hereby

condoned. The substitution petition in I.A.No.2674 of

2006 is allowed and the heirs of the deceased of

respondent no.3 (a) Vijay Shankar Tiwary as mentioned in

paragraph no.2 of the substitution petition are substituted

in his place after expunging his name.

Accordingly, this Interlocutory application is,

thus, allowed.

( V. Nath, J.)
Nitesh