High Court Patna High Court - Orders

Rajendra Pd. & Ors. vs Ramanand Pd. & Ors. on 21 November, 2011

Patna High Court – Orders
Rajendra Pd. & Ors. vs Ramanand Pd. & Ors. on 21 November, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                             First Appeal No.215 of 1985
                                   Rajendra Pd. & Ors.
                                          Versus
                                 Ramanand Pd. & Ors.
                             ----------------------------------

18. 21.11.2011. Heard the learned counsel for the appellant on

the interlocutory application No.1686 of 2001 and I.A.

No.1687 of 2001.

I.A. No.1686 of 2011 is a substitution

application. Because of delay in filing this substitution

application, a separate limitation application has been

filed which has been numbered as I.A. No.1687 of

2001.

The learned counsel for the appellant

submitted that the appellant No.1, namely, Rajendra

Prasad, was doing pairvy in this appeal who was posted

as B.D.O. at Rajnagar Block, Madhubani and the

appellant No.3 was residing in village Barmain and,

therefore, the appellant No.1 had no knowledge about

his death. After his retirement, when he came to

village, he learned that appellant No.3 had died and

then he filed this substitution application in 2001.

Thereafter, the appellant No.1 also died. According to

the learned counsel, the said appellant No.1 retired on

30.06.2001. In view of the above facts and

circumstances of the case, the learned counsel for the

appellant submitted that the delay, if any, is liable to be

condoned. Although copy has been served on the
-2-

learned counsel appearing on behalf of the respondent.

Nobody appeared to object the prayer made on behalf

of the appellant.

In view of the above facts and the explanation

given in the limitation application, I am satisfied that

the appellant was prevented by sufficient cause from

not filing the substitution application within time.

Accordingly, the interlocutory application No.1687 of

2001 is allowed, the delay is condoned, abatement is

set aside and the substitution application, i.e. I.A.

No.1686 of 2001 is allowed. The legal representatives

of the deceased appellant No.3 as mentioned in detail in

paragraph 2 of the substitution application are

substituted in place of the appellant No.3. All of them

have appeared by filing Vakalatnama.

Heard the learned counsel for the appellant on

the interlocutory application No.1688 of 2001.

This application has been filed on behalf of the

appellant for expunging the name of the respondent

No.6 to 20. Prayer is allowed and the name of

respondent No.6 to 20 are expunged from cause title of

memo of appeal at the risk of the appellant.

Sanjeev/-                                (Mungeshwar Sahoo, J.)