High Court Jharkhand High Court

Deoki Ram vs State Of Jharkhand & Ors. on 28 July, 2011

Jharkhand High Court
Deoki Ram vs State Of Jharkhand & Ors. on 28 July, 2011
 IN THE HIGH COURT OF JHARKHAND AT RANCHI     
                 W.P.(C) No. 1099 of 2004 
 Deoki Ram                                    ...... Petitioner 
                               Versus 
 The State of Jharkhand & others               ......Respondents  
                                    ­­­­­­­­­
 CORAM:  HON'BLE MR. JUSTICE D. N.  PATEL  
                                    ­­­­­­­­­
 For the Petitioner          : M/s Birendra Kumar, Anup Kumar, Advocates
 For the State                 : Mr Rakesh Kr. Shahi, J.C. to G.A. 
 For the Caveator           : Mr. Rajesh Kumar, Advocate
                                    ......

th
 18/Dated: 28    July, 2011
   

1. Counsel for the respondents submitted that substituted respondent 
no. 4(iii), namely, Giridhari Lal Choudhary, expired on 28th May, 2011 and 
hence,   necessary   interlocutory   application   shall   be   preferred   by   the 
petitioner to bring on record the legal heirs of the deceased­respondent 
no. 4(iii).

2.   Hence, the matter is adjourned to be listed after four weeks for 
filing interlocutory application. 

 

               (D.N. Patel, J.) 
VK/­