High Court Patna High Court - Orders

Om Prakash &Amp; Ors vs Sri Pandey Girindra Narayan Si on 24 February, 2011

Patna High Court – Orders
Om Prakash &Amp; Ors vs Sri Pandey Girindra Narayan Si on 24 February, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                          FA No.38 of 2007
                          OM PRAKASH & ORS
                                Versus
                   SRI PANDEY GIRINDRA NARAYAN SI
                              -----------

10. 24.02.2011. Heard the learned counsel for the appellant on

I.A. No.7519 of 2008.

This interlocutory application No.7519 of 2008 has

been filed on behalf of the appellant for substitution of the

legal representative of the sole deceased respondent.

After notice, the legal representative have already

appeared.

According to the substitution application, the

appellants were not knowing about the death of the sole

respondent. So, there is delay in filing the substitution

application.

In view of the above, I am satisfied that the

appellants was prevented by sufficient cause from not filing

the substitution application within time. Accordingly, the

delay in filing the substitution application is condoned,

abatement is set aside and the legal representatives of the

deceased sole respondent as mentioned in detail in

paragraph 5 are substituted in place of the deceased sole

respondent. The legal representatives have already

appeared and, therefore, no notice is necessary.

Sanjeev/-                                         (Mungeshwar Sahoo,J.)
 2