IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9350 of 2011
Hemant Kumar Chaudhary
Versus
Mahendra Rai
-----------
06. 20.10.2011 Heard the learned counsel for the petitioner on
I.A. No.4536 of 2011.
The learned senior counsel, Mr. Anil Kumar Jha
appearing on behalf of the petitioner submitted that the
plaintiff-petitioner, Hemant Kumar Chaudhary died on
11.04.2011 and the application has been filed on
11.07.2011. The details of the legal representatives
sought to be substituted has been mentioned in paragraph
2 of the substitution application. Accordingly, the
substitution application is allowed and the legal
representatives as mentioned in detail in paragraph 2 of
the Interlocutory Application are substituted in place of the
sole petitioner after deleting his name. Out of all the legal
representatives, only one of them namely Basant Kumar
Choudhary has appeared by filing vakalatnama. So far the
rest of the legal representatives are concerned, the learned
counsel, Mr. Arvind Kumar undertakes to file vakalatnama
within 14th of November, 2011. On filing the said
vakalatnama, the writ application may be listed under the
same heading on 17th of November, 2011.
Saurabh ( Mungeshwar Sahoo, J.)