High Court Patna High Court - Orders

Krishna Prasad Rai &Amp; Ors vs Statee &Amp; Ors on 6 July, 2010

Patna High Court – Orders
Krishna Prasad Rai &Amp; Ors vs Statee &Amp; Ors on 6 July, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CWJC No.1357 of 1992
                       KRISHNA PRASAD RAI & ORS
                                Versus
                             STATEE & ORS
                                             -----------

8 6.7.2010 I.A. No. 8067 of 2009:

This application has been filed for substituting the heirs

of respondent no. 5(A) who died on 24.9.2009. His heirs have been

described at paragraph 2 of the interlocutory application.

The office is directed to substitute the names of heirs of

respondent no. 5(A) in the body of the writ petition.

Issue notice to the newly substituted respondents. Notice

will go by ordinary process requisite for which must be filed within

two weeks failing which this application shall stand dismissed without

further reference to a bench, as against the concerned respondents.

      haque                                        (Sheema Ali Khan, J.)