High Court Patna High Court - Orders

Mahanth Choubey &Amp; Ors vs The State Of Bihar &Amp; Ors on 10 July, 2008

Patna High Court – Orders
Mahanth Choubey &Amp; Ors vs The State Of Bihar &Amp; Ors on 10 July, 2008
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CWJC No.9605 of 1999
                             MAHANTH CHOUBEY & ORS
                                     Versus
                            THE STATE OF BIHAR & ORS
                                  -----------

4 10.7.2008 I.A.No.3746 of 2008 has been filed for expunging the

name of respondent no.5, who died on 24.9.2005

It may be noted that respondent no.5 had appeared

through Vakalatnama and filed a counter affidavit in the case.

Learned counsel for the petitioners states that he

approached to serve a copy of I.A. on counsel appearing on behalf

of private respondent nos. 6 and 7 but Mr. N.K.Tripathi has refused to

accept the same.

Let copy of this substitution petition be filed in office by

the petitioners with the note aforesaid.

Heard I.A.No. 3746 of 2008.

Let the name of respondent no.5 be expunged and in his

place, persons as mentioned in para 2 of the interlocutory application be

substituted.

Issue notice to newly substituted respondents by

ordinary process at their correct present address, for which talbana etc.

must be filed within a week.

Singh                                                           (Navaniti Prasad Singh)