High Court Patna High Court - Orders

Kastur Chand Jain vs Collector,Gaya & Anr on 2 September, 2011

Patna High Court – Orders
Kastur Chand Jain vs Collector,Gaya & Anr on 2 September, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Civil Writ Jurisdiction Case No.904 of 1992
                                   Kastur Chand Jain
                                         Versus
                             The Collector, Gaya & Anr


8   02.09.2011

Re. I.A. No. 7097 of 2008

Heard learned counsel for the petitioner and the

Respondents.

This interlocutory application has been filed

for expunging the name of the sole petitioner, namely,

Kastur Chand Jain, who is stated to have died on

27.12.2007 leaving behind his heirs and legal

representatives as described in paragraph no. 1 of this

application. However, a supplementary affidavit has

been filed stating therein that during the pendency of

this interlocutory application the widow of deceased

sole petitioner, namely, Smt. Nathi Devi Jain, had also

died on 11.1.2009 leaving behind same legal

representatives as described in paragraph no. 1(b) and

1(c) of the present interlocutory application.

Vakalatnama has been filed on behalf of the

heirs who have been shown as major.

There is no opposition to the prayer of the
2

petitioner.

As a result, this application is allowed. Let

the name of the deceased sole petitioner, namely

Kastur Chand Jain be expunged and in his place his

legal representatives as described in paragraph no. 1(b)

and 1(c) of this application be substituted.

Spd/-                             ( Dr. Ravi Ranjan, J.)