High Court Jharkhand High Court

Deoki Ram vs State Of Jharkhand & Ors. on 12 September, 2011

Jharkhand High Court
Deoki Ram vs State Of Jharkhand & Ors. on 12 September, 2011
            IN THE HIGH COURT OF JHARKHAND AT RANCHI
                           W.P.(C) No. 1099 of 2004
            Deoki Ram                                     ...     ...     Petitioner
                          Versus
            The State of Jharkhand & Ors.                 ...     ...     Respondents
                                -----
            CORAM:         HON'BLE MR. JUSTICE R.R. PRASAD
                                -----
            For the Petitioner         : Mr. Birendra Kumar, Advocate
            For the Respondents        : J.C. to G.A.
                                -----
            I.A. No.2507 of 2011

  19/12.09.2011

: Learned counsel appearing for the petitioner submits that

Jambandi was earlier in the name of the petitioner, but it was cancelled and it

was executed in the name of the respondent No.4, which order was

challenged in the writ application.

During the pendency of the writ application, respondent No.4 has died

and, therefore, her heirs and legal representatives were substituted as

respondent No.4(i), 4(ii) and 4(iii) by the order passed by this Court and now

respondent No.4(iii)- Girdhari Lal Choudhary has also been died and,

therefore, an Interlocutory Application bearing I.A. No.2507 of 2011 has been

filed for substituting heirs and legal representative of deceased-Girdhari Lal

Choudhary. This application is within time.

Prayer is allowed.

Accordingly, let heirs and legal representatives, description of whom,

has been given in para-4 of the said interlocutory application, be substituted in

place of the respondent No.4(iii).

Consequently, the name of respondent No.4(iii) be deleted from the

memo of petition.

I.A. No.2507 of 2011 stands disposed.

(R.R. Prasad, J.)
Ravi/