High Court Patna High Court - Orders

Jagrano Kunwar &Amp; Ors vs Smt.Nirmala Devi &Amp; Ors on 20 September, 2010

Patna High Court – Orders
Jagrano Kunwar &Amp; Ors vs Smt.Nirmala Devi &Amp; Ors on 20 September, 2010
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                        FA No.101 of 2007
                     JAGRANO KUNWAR & ORS
                              Versus
                     SMT.NIRMALA DEVI & ORS
                            -----------

25. 20.09.2010. Heard the learned counsel for the parties

on the Interlocutory Application No.3984 of 2007.

This Interlocutory Application has been

field under Order 22 Rule 4 C.P.C. for substituting

the legal representatives of the deceased respondent

No.7, namely LalmunI Devi. The application is

within time. Accordingly this substitution application

is allowed and the legal representatives as

mentioned in detail in paragraph 1 of the substation

application are substituted in place of the deceased

respondent No.7.

The appellant shall take steps for appeal

notice on the newly substituted respondents in

ordinary process within one week failing which the

Appeal shall stand dismissed as against the

concerned respondents.

( Mungeshwar Sahoo, J.)
Sanjeev/