IN THE HIGH COURT OF JUDICATURE AT PATNA
SA No.14 of 2004
MOST.MODNI & ORS
Versus
MD.ABDUL QUASHIM & ORS
-----------
19 01.07.2010 Re. I.A. No. 5359 of 2010
I.A. No. 5359 of 2010 has been filed for
expunging the name of appellant no. 1, namely, Most.
Modni, who has died on 16.6.2008 leaving behind her sons
Md. Mansoor Alam and Md. Yaqub, who are already on
record as appellant nos. 2 and 3.
Learned counsel submits that since the heirs are
already on record, there is no question of abatement.
Mr. Mukesh Kumar Jha, Advocate, appears on
behalf of respondent no. 1 and raises no objection on this
application.
As a result I.A. No. 5359 of 2010 is allowed. Let
the name of the appellant no. 1, namely, Most. Modni, be
expunged from the array of the appellants.
This order shall be subject to objection, if any,
raises on future on behalf of any of the respondents other
than respondent no. 1.
(Dr. Ravi Ranjan, J.)
Spd/-