IN THE HIGH COURT OF JHARKHAND AT RANCHI
S.A. No. 1 of 1999(R)
Kamrul Hoda Alias Qumrul Hoda .......Appellant
Vs.
Laxmi Narain Bhagat and Others... .....Respondents
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
For the Appellant : Mr. N.K. Prasad
For the Respondents : Mr. S.K. Verma
Re: I.A. No. 1049 of 2011
13/06.06.2011
: Interlocutory Application No. 1049 of 2011 has been filed
for substituting the legal heirs of respondent no. 1, who died on
3.2.2011. The present application filed within time.
Under the said circumstance, I. A. No. 1049 of 2011 is
allowed and the name of respondent no. 1 is struck off from the cause
title of memo of appeal and in his place, the names of his legal heirs,
namely, Bigal Devi, Geeta Devi, Sangita Devi and Manju Devi be
substituted as Respondent No. 1(a), 1(b), 1(c) and 1(d).
Learned counsel for the appellant is directed to make
necessary correction in the cause title of memo of appeal.
Issue notice to newly added respondents in appeal, by
registered post with A/D as well as by ordinary process for which
requisites etc. must be filed within one week, failing which, this
application as against the concerned respondents, shall stand rejected
without further reference to a Bench.
( Prashant Kumar,J.)
Sharda/-