High Court Patna High Court - Orders

Commissioner Of Income Tax vs Kamal Malik on 24 November, 2011

Patna High Court – Orders
Commissioner Of Income Tax vs Kamal Malik on 24 November, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Miscellaneous Appeal No.512 of 2006
                                                   With
                                 Interlocutory Application No. 4019 of 2011
                                                    In
                                   Miscellaneous Appeal No.512 of 2006
                 ======================================================
                 Commissioner of Income Tax & Anr.                  .... ....   Appellant
                                                  Versus
                 Kamal Malik                                        .... .... Respondent
                 ======================================================
                 Appearance :
                 For the Appellants      :    Mr. Harshwardhan Prasad, Sr. S.C.
                                              Mr. Rishing Raj Sinha, Jr. S.C.
                 For the Respondent     :     Dr. K.N.Singh, Senior Advocate
                                              Dr. K.D. Sharma, Advocate
                 ======================================================
                 CORAM: HONOURABLE THE CHIEF JUSTICE
                           and
                           HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
                 ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

9. 24-11-2011 Interlocutory Application No. 4019 of 2011:

Pending the Appeal the respondent Smt. Kamal
Malik has passed away. The appellant, Commissioner of Income
tax, has taken out this application for substituting her heir and
legal representative, her husband, Vijay Malik as party-respondent.

The application is allowed.

The aforesaid Vijay Malik be impleaded as party-
respondent as the heir and legal representative of the deceased
respondent Smt. Kamal Malik. Necessary correction to the cause
title will be made within one week from today.

2 Patna High Court MA No.512 of 2006 (9) dt.24-11-2011

2/2

Miscellaneous Appeal No.512 of 2006:

Learned advocate Dr. K.D. Sharma appears for the
respondent Vijay Malik.

Notify for hearing under Order 41 Rule 11 CPC.

(R.M. Doshit, CJ)

(Birendra Prasad Verma, J)
Pawan /-