IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2164 of 2009
CHANDRAMA SINGH
Versus
THE STATE OF BIHAR & ORS
-----------
4. 7.4.2011. Heard Shri Abhay Shanker Singh,
learned counsel for the petitioner, Shri
Rakesh Singh, learned A.C. to G.A.1, who
appears on behalf of respondent no.1 and
Shri Vikas Kumar, learned counsel appearing
on behalf of respondent nos.2 to
10/Biscomaun on Interlocutory Application
i.e. I.A. No.1545 of 2011, which has been
filed by the wife of sole petitioner for
her substitution in place of the petitioner
since the petitioner died on 12.5.2010
during the pendency of the writ petition.
The petition stands allowed.
Let the name of Lal Muni Devi be
substituted in place of original petitioner
after expunging his name.
N.H./ ( Rakesh Kumar,J.)