IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.9976 of 2008
Parmatma Sinha
Versus
The State Of Bihar & Ors
----------------------------------
3. 3.11.2011. Heard the parties on Interlocutory
Application i.e. I.A. No.4063 of 2011,
which has been filed for substituting
legal heirs of the petitioner, who died on
2.2.2011 during pendency of the writ
petition.
The Interlocutory Application
stands allowed.
Let the name of legal heirs of
sole petitioner as mentioned in paragraph-
2 of the petition be substituted in place
of the sole petitioner after expunging her
name from the record.
N.H./ ( Rakesh Kumar,J.)