IN THE HIGH COURT OF JUDICATURE AT PATNA
SA No.337 of 1997
Ganesh Shukla @ Nagina Shukla
Versus
Babuni Kuer & Ors
-----------
14 8-7-2011 I.A. No. 9158of 2010
The appellant has filed this petition for substitution
of the heirs of respondent no.23, Muni Devi, who is said to
have died on 10-3-2008 leaving behind heirs and legal
representatives, as mentioned in paragraph no.2 of the
petition. The appellant has also prayed for condoning the
delay and setting aside the abatement, if any, on the basis of
the facts stated in the substitution petition.
Issue notice to the proposed heirs of respondent
no.23, Muni Devi, for which requisites under registered cover
with A/D and ordinary process must be filed within two
weeks, failing which the substitution petition shall stand
dismissed without further reference to the Bench.
( V. Nath, J.)
roy