IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No 4898 of 1999
ANIMARDAN TIWARY & ANR
Versus
THE DEPUTY DIRECTOR OF CONSOLIDATION & ORS
-----------
19 21.06.2011 I A No 1209 of 2011 has been filed for substitution of
respondent No 4 who has died during pendency of this writ petition.
Heard.
The interlocutory application is allowed. There being no
objection, the heirs and representatives, as mentioned in paragraph-1 of
the said I A, are directed to be substituted in place of respondent No 4.
Let notice of the writ petition be issued under ordinary
course to the newly substituted respondents for which talbana etc must be
filed within four weeks failing which this application, as against them,
shall stand dismissed without further reference to the Bench.
M.E.H./ (Navaniti Prasad Singh)