IN THE HIGH COURT OF JUDICATURE AT PATNA
TEST SUIT No.1 of 2011
RAJENDRA NARAYAN SINGH
Versus
BIRENDRA NARAYAN SINGH
-----------
8. 15/04/2011 Re: I.A.No.1475 of 2011
This I.A. has been filed by the
plaintiff for amendment in the
testamentary application. It is stated
that one near relative, the grand son of
the testator, namely, Rakesh Singh was
mentioned as minor under the guardianship
of his father Birendra Narayan Singh. In
fact, he is major. Hence it is prayed in
the I.A. that the sentence describing the
said Rakesh Singh ‘minor son and under the
guardianship of his father Birendra
Narayan Singh’ may be allowed to be
deleted from the testamentary application.
Copy of the I.A. was served on
learned counsel appearing for the near
relatives on 22.2.2011. However, no one
appears to oppose this I.A.
In the circumstances, this I.A. is
allowed and the said portion in the
description of near relatives, Rakesh
Singh, is permitted to be deleted from the
2
testamentary application.
Since Rakesh Singh is now shown as
major, let special citation be sent to him
through registered post. Requisites etc.
for the same shall be filed within one
week.
Re: Item No.2
No one appears for the near
relatives/defendants.
Learned counsel for the plaintiff
prays for one week time to file proposed
issues, list of witnesses and original
documents along with list.
Time is allowed.
Pradeep/ (J. N. Singh,J.)