High Court Patna High Court - Orders

Dev Charan Singh & Anr vs The State Of Bihar & Ors on 17 November, 2011

Patna High Court – Orders
Dev Charan Singh & Anr vs The State Of Bihar & Ors on 17 November, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Civil Writ Jurisdiction Case No.7952 of 2010
                                      Dev Charan Singh & Anr.
                                                  Versus
                                     The State Of Bihar & Ors
                                     ----------------------------------

03. 17.11.2011 I.A. No. 7546 of 2011

This application has been filed for substitution of

the petitioner no. 1, Dev Charan Singh who has deceased

during the pendency of the proceedings on 17.4.2010.

Considering the circumstances, the Interlocutory

Application is allowed.

Let the name of petitioner no. 1, Dev Charan Singh

be expunged from the record of the proceedings and be

substituted by the legal heirs named in paragraph-4 of the

proceedings.

Office to carry out the necessary corrections.

Issue notice to respondent no. 5 for which

requisites etc. under ordinary process as well as registered post

be filed within a period of one week, failing which the writ

petition as against the concerned respondent shall stand

dismissed without further reference to the Bench.

Put up after service of notice.

In the meanwhile, the State would seek instruction

and file counter affidavit.

S.Sb/-                                              (Jyoti Saran, J.)