Court No. - 11 Case :- SECOND APPEAL No. - 329 of 2009 Petitioner :- Narsingh Narain Singh Respondent :- Sher Bahadur Singh Petitioner Counsel :- Mohd. Aslam Khan (C.M.Application No.36123 of 2010) Hon'ble Anil Kumar,J.
Heard Sri Mohd. Aslam Khan, learned counsel for the appellant.
In the present appeal, the sole respondent (Sher Bahadur Singh) had died on
13.03.2010. An application for substitution has been moved in order to bring
his heirs on record, the same is within time.
Accordingly, application is allowed.
Learned counsel for the appellant is directed to make necessary amendment in
the memo of appeal thereby bringing the heirs of deceased on record as
respondent nos. 1/1 and 1/3 within a period of one week.
Issue notice to the newly added respondents.
Learned counsel for the appellant is directed to take steps for service on the
respondent nos. 1/1 and 1/3.
Interim order, granted earlier, shall continue till the next date of listing.
Order Date :- 10.8.2010
krishna/*