High Court Patna High Court - Orders

Lal Bahadur Rai &Amp; Ors vs Suremani &Amp; Ors on 30 June, 2010

Patna High Court – Orders
Lal Bahadur Rai &Amp; Ors vs Suremani &Amp; Ors on 30 June, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                             FA No.93 of 1996
                         LAL BAHADUR RAI & ORS
                                  Versus
                            SUREMANI & ORS
                                -----------

02. 30.06.2010. Heard the parties on the Interlocutory

Application No.1828 of 2010.

This is an substitution application. The

respondent No.5, Nand Kishore Roy died on 23.12.2009

and the application for substitution has been filed on

23rd February, 2010. It is within time. Accordingly, the

substitution application is allowed.

It is stated that in place of the deceased

respondent No.5 only his daughter, namely, Smt. Tetari

Devi as mentioned in detail in paragraph 1 (VIII) of the

application be substituted as the rest of the heirs are

already on record as respondents. Accordingly, the said

daughter, namely, Tetari Devi as mentioned in detail 1

(VIII) is directed to be substituted in place of deceased

respondent No.5.

The appellant shall take steps for appeal notice

on her in ordinary process we as well registered post

within 10 days.

Sanjeev/-                                               (Mungeshwar Sahoo, J.)