IN THE HIGH COURT OF JHARKHAND AT RANCHI
S.A. No. 39 of 2007
Hari Rajak ... ....Appellant
Vs.
Gobind Rajak and others .... ....Respondents
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
For the Appellant: Mr. G.N. Chandra
For the Respondents: Mr. A.K. Das
Re: I.A. No. 1545 of 2011
11/15.07.2011
: I.A. No. 1545 of 2011 has been filed for substitution of
legal heirs of respondent no. 3 who died on 8.3.2011. The present
petition filed on 16.5.2011, thus within time.
Accordingly, I allow I.A. No. 1545 of 2011. The name of
respondent no. 3 is struck off from the cause title of memo of appeal
and in his place, the names of his legal heirs mentioned in the
Interlocutory Application be substituted.
Appellant is directed to make necessary correction in the cause
title of memo of appeal in course of the day.
The appellant is further directed to take fresh steps for service of
notice on substituted respondent no. 4(C) through registered post
with A/D as well as by ordinary process for which requisites etc. must
be filed within one week, failing which the memo of appeal as against
him shall stand rejected without further reference to a Bench.
( Prashant Kumar,J.)
Sharda/-