High Court Jharkhand High Court

Fazal Sheikh vs Shailesh Kant Mandal & Ors. on 11 July, 2011

Jharkhand High Court
Fazal Sheikh vs Shailesh Kant Mandal & Ors. on 11 July, 2011
            IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                S.A. No. 333 of 2005
                                       ...
           Fazal Sheikh                                ...      ...       Appellant
                                ­V e r s u s­
           Shailesh Kant Mandal & Ors.                    ...       ...     Respondents
                                       ...
           CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                       ...
           For the Appellant           : ­ Mr. Satya Narayan Prasad, Advocate.
           For the Respondents         : ­ Mrs. Niki Sinha, Advocate.
                                       ...
           I.A. No. 2417 of 2006
                         
5/11.07.2011

In this  I.A., it is prayed that legal heirs of sole appellant be 
substituted   as   the   sole   appellant   died   on   08.08.2006.   The   present 
application filed within time.

Under the aforesaid circumstance, the same is allowed and the 
name of sole appellant Fazal Sheikh is struck off from the memo of 
appeal and in his place, the names of his legal heirs as mentioned at 
paragraph no. 4 of the I.A. be substituted.

I.A. No. 92 of 2011
Learned counsel for the appellant is directed to serve a copy of 
the   present   I.A.   on   Mrs.   Niki   Sinha,   learned   counsel   for   the 
respondent nos. 1 to 3.

Put up this case after two weeks to enable Mrs. Niki Sinha to 
seek instruction with regard to death of respondent no. 1.

   (Prashant Kumar, J.)
sunil/