High Court Patna High Court - Orders

Life Insurance Corpn.Of India vs Srimati Mira Devi &Amp; Anr on 1 July, 2008

Patna High Court – Orders
Life Insurance Corpn.Of India vs Srimati Mira Devi &Amp; Anr on 1 July, 2008
                           IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      FA No.183 of 1998
                                LIFE INSURANCE CORPN.OF INDIA
                                            Versus
                                   SRIMATI MIRA DEVI & ANR
                                         -----------

16. 01.07.2008 I.A. No. 2692 of 2006 has been filed on behalf of the appellant

for expunction of respondent no. 2 on the plea that he is dead based on

the service report.

Learned Counsel for the respondent no. 1 submits that he has

instructions to state that respondent no. 2 is not dead and is in fact alive

and prays for time to file affidavit in reply to the I.A. application.

In reply, learned Counsel for the appellant submits that

irrespective of the question whether respondent no. 2 is surviving or

dead the fact of the matter is that he was a Performa defendant in the

suit filed by respondent no. 1 and that presently also he is Performa

respondent. Leave may be granted to expunge his name from the array

of respondents.

The prayer is allowed. Let the name of respondent no. 2 be

expunged at the risk of the appellant themselves.

I.A. No. 2692 of 2006 stands allowed.

Snkumar/-

(Navin Sinha,J.)