IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.694 of 1985
RAJ NARAIN CHAUDHARY.
Versus
JANGILAL CHAUDHARY & ORS.
-----------
26. 18.11.2010. Heard the learned counsel appearing on behalf of the
appellant on I.A. No.9064 of 2010.
It appears that by terms of Order dated 19.08.2010 after
hearing the appellant on I.A. No.1710 of 2010 and 1709 of 2010,
the appellant was directed to take steps for show cause notice in
substitution matter on the legal representatives sought to be
substituted in place of the deceased respondent No.5. The learned
counsel appearing for the appellant submitted that in fact
respondent No.5 is still alive but due to wrong information, his
name has been mentioned in the substitution application.
According to the learned counsel, in fact the respondent No.4,
Shashibhushan Chaudhary has died and, therefore, appellants
seeks permission to make necessary correction in the Interlocutory
application No.1710 of 2010 and 1709 of 2010. After making
necessary correction, the appellant shall take steps for show cause
notice on the legal representatives of the said deceased respondent
No.4 as directed by this Court on 19.08.2010. If correction is made
in the Interlocutory Application, the order No.25 dated 19.08.2010
shall stand corrected, i.e., the number of respondent No.5 shall be
read as respondent No.4. The learned counsel submitted that she
will make necessary correction in the substitution application during
the course of the day and shall take steps for show cause in
ordinary process within one week from today. Prayer allowed.
Sanjeev/- (Mungeshwar Sahoo, J.)
2