Allahabad High Court
Mohd Raza vs Paras Nath on 12 August, 2010
Court No. - 11 Case :- SECOND APPEAL No. - 307 of 1983 Petitioner :- Mohd Raza Respondent :- Paras Nath Petitioner Counsel :- Janardan Prasad,R.K. Saini Respondent Counsel :- R.C.Srivastava,Shyam Shanker Chaudhary Hon'ble Anil Kumar,J.
(C.M. Application No. 18304 of 2010)
Matter has been revised in the cause list.
The sole appellant Mohd. Raza has died as such an application for substitution
has been moved for bringing the legal heirs of the deceased on record.
Accordingly, the application for substitution is allowed .
Learned counsel for the appellant is directed implead the the heirs of the
deceased on record as appellant no. 1/1 to 1/2 in the memo of writ petition
within a week.
Order Date :- 12.8.2010
dk/