High Court Patna High Court - Orders

Dr.U.S.Bhagat vs The State Of Bihar &Amp; Ors on 30 August, 2010

Patna High Court – Orders
Dr.U.S.Bhagat vs The State Of Bihar &Amp; Ors on 30 August, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CWJC No.8315 of 2003
                          DR.U.S.BHAGAT
                              Versus
                     THE STATE OF BIHAR & ORS
                             -----------

5. 30.08.2010 Mr. Chakrapani, learned counsel for the petitioner

would submit that during the pendency of this writ

application, the writ petitioner has died but then as his

entire retirement benefit has been withheld by the

impugned order, the right to sue will still survive to the

widow and/or other legal heirs and representative and

therefore he should be granted six weeks’ time for filing a

substitution petition.

List this case after six weeks, as prayed for.

If on that date no such application is filed, this

writ application will be treated to have abated.

kanchan/-                                        ( Mihir Kumar Jha, J.)