High Court Patna High Court - Orders

Ganesh Mallik vs The State Of Bihar &Amp; Ors on 11 February, 2011

Patna High Court – Orders
Ganesh Mallik vs The State Of Bihar &Amp; Ors on 11 February, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.8213 of 2010
                                    GANESH MALLIK
                                          Versus
                              THE STATE OF BIHAR & ORS
                                        -----------

05. 11.02.2011 Counsels for the petitioner and state are present.

In the light of the order dated 29.10.2010, two

interlocutory applications have been filed. I. A. No. 359 of 2011

has been filed stating therein that respondent no.9, 10 & 12 to 15

are legal heirs of original land holder, namely, Raghubar

Narayan Das and they are the members and co-parcenors of a

joint Hindu Mitakshara Family and that they are residing in the

same house. In that view of the matter, service of notice on

those respondents is treated to be valid.

Interlocutory application being I. A. No.193 of 2011

has been filed for expunging the name of respondent no.11,

namely, Ramanand Das who is said to have died about ten years

ago, but has been made party by mistake. It is also stated therein

that all other regal heirs of Raghubir Narain Das are parties in

this case and notices have been served upon them.

In that view of the matter, I. A. No. 193 of 2011 is

allowed. Let the name of respondent no.11 be deleted from the

array of the respondents.

( Kishore K. Mandal )
hr