IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.741 of 2010
MISHRI SINGH & ORS
Versus
KAMROODIN MIAN & ORS
-----------
7/ 07.04.2011 I.A. No. 938 of 2011
The present interlocutory application has
been filed on behalf of the petitioners stating
therein that opposite party no. 15, namely, Baso
Devi has died on 07.10.2010, leaving behind her
two sons, as her legal heirs and representatives,
who are already on record as opposite party nos.
16 and 17. It is submitted that substitution petition
is within period of limitation.
In the facts and circumstances of the
case, the present interlocutory application is
allowed. Let the name of opposite party no. 15,
namely, Baso Devi be expunged from the array of
the parties, and be further recorded that her legal
heirs and representatives are already on record as
opposite party nos. 16 and 17.
( Birendra Prasad Verma, J.)
Anjani/