IN THE HIGH COURT AT CALCUTTA
Ordinary Original Civil Jurisdiction
ORIGINAL SIDE
GA No. 870 of 2011
CS No. 237 of 1994
JANAB SAMSHUL HAQUE
-Versus-
SANKAR SINGH & ORS.
GA No. 884 of 2011
CS No. 237 of 1994
JANAB SAMSHUL HAQUE
-Versus-
SANKAR SINGH & ORS.
GA No. 885 of 2011
CS No. 237 of 1994
JANAB SAMSHUL HAQUE
-Versus-
SANKAR SINGH & ORS.
GA No. 886 of 2011
CS No. 237 of 1994
JANAB SAMSHUL HAQUE
-Versus-
SANKAR SINGH & ORS.
Appearance:
Mr. Sandip Kumar De, Adv.
BEFORE:
The Hon'ble JUSTICE SANJIB BANERJEE
Date :May 16, 2011.
The Court : These four applications relate to the substitution of
the plaintiff who has died several years back and setting aside of the
abatement. The principal defendants have not been served since the
2
applicant says that the papers served at their original address have
returned unserved. The applicant claims that the applicant is aware of an
alternative address. Leave is given to the applicant to cause service of the
cause papers on the defendant Nos.1 to 5 at the alternative address. The
defendant Nos.6 and 7 are represented.
Let these matters appear five weeks hence.
Urgent certified photocopies of this order, if applied for, be
given to the parties subject to compliance with all requisite formalities.
(Sanjib Banerjee, J.)
A/s.