High Court Patna High Court - Orders

Laxmi Prasad Mandal &Amp; Anr vs State Of Bihar &Amp; Ors on 14 January, 2011

Patna High Court – Orders
Laxmi Prasad Mandal &Amp; Anr vs State Of Bihar &Amp; Ors on 14 January, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.9809 of 1995
                           LAXMI PRASAD MANDAL & ANR
                                         Versus
                               STATE OF BIHAR & ORS
                                       -----------

9 14.01.2011. It appears that notice has validly been served on

respondent nos. 9,12,13 & 14 and as such the same is accepted. As

per office notices, respondent nos. 10 and 11 are reported to have

died.

The appellant will take steps for substitution of heirs of

respondent nos. 10 & 11 within a period of one month from today,

failing which the writ petition as against them shall stand dismissed

without further reference to the bench.

(S.K.Katriar,J).

      Shashi                                      (S.P.Singh,J).