IN THE HIGH COURT OF JHARKHAND AT RANCHI
F.A. No. 163 of 1969
Jyoti Lal Mahto & Ors........................ Appellants
Versus
Chosu Mahato & Ors .................. Respondents
......
Coram: Hon'ble Mr. Justice R.K.Merathia
......
For the Appellants : Mr. P.C.Roy, Advocate
For the Respondents :
......
38/16.05.2011
I.A. No. 2042 of 2010
This interlocutory application has been filed for substituting legal
heirs/representatives of appellant no. 5 Thanda Mahatani, said to have
died on 19/02/2010, leaving behind her heirs as mentioned in para2 of
the petition.
Heard.
This petition was filed in time alongwith Vakalatnama on behalf of
the proposed legal heirs/representatives. Accordingly, the prayer for
substitution is allowed. The persons mentioned in paragraph2 of this
petition are hereby substituted as legal heirs/representatives of deceased
appellant no. 5.
I.A. No. 2042 of 2010 stands disposed of.
(R.K.Merathia, J)
Mukund/