IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.882 of 1999
SURYA DEO PRASAD SAH @ SURYADE .
Versus
MOSTT.PARWATI DEVI & ORS .
with
LPA No.1024 of 1999
SRI ARUN KUMAR SAH & ORS .
Versus
SURENDRA PRASAD SAH & ORS .
with
LPA No.1153 of 1999
MOSTT.SITA DEVI .
Versus
MOSTT.PARWATI DEVI & ORS .
-----------
20 13.07.2010 I.A. No. 4991 of 2010 in L.P.A.
No.882 of 1999
This Interlocutory Application has
been filed for substitution of respondent
No.48, Smt. Gita Devi, stated to have been
deceased on 8.3.2010, by her legal heirs
details whereof are mentioned in paragraph 2
of the application.
Issue notice to the proposed heirs of
the deceased respondent Gita Devi, under
ordinary process as well as registered cover
with A/D for which requisites etc. must be
filed within two weeks, failing which the
application for substitution shall stand
dismissed without further reference to a Bench.
2
I.A. No. 5541 of 2010 in L.P.A.
No.1024 of 1999
This Interlocutory application has
also been filed for substitution of the
aforesaid respondent, Gita Devi, deceased on
8.3.2010, by her legal heirs details whereof
are mentioned in paragraph 2 of the
application.
Issue notice to the proposed heirs of
the deceased appellant Gita Devi, under
ordinary process as well as registered cover
with A/D for which requisites etc. must be
filed within two weeks, failing which this
application for substitution shall stand
dismissed without further reference to a Bench.
I.A. No. 4992 of 2010 in L.P.A.
No.1153 of 1999
This Interlocutory Application has
been filed for substitution of the aforesaid
Gita Devi as appellant by her legal heirs
details whereof are mentioned in paragraph 2 of
the application. The substitution application
has been preferred by another appellant and not
the proposed heirs.
3
Issue notice to the proposed heirs of
the deceased appellant Gita Devi, under
ordinary process as well as registered cover
with A/D for which requisites etc. must be
filed within two weeks, failing which this
application for substitution shall stand
dismissed without further reference to a Bench.
List these cases for hearing after
receipt of service report.
( Navin Sinha, J.)
(Jyoti Saran, J.)
Bibhash