High Court Patna High Court - Orders

Rajendra Sah &Amp; Ors vs Ramjee Roy &Amp; Ors on 25 November, 2010

Patna High Court – Orders
Rajendra Sah &Amp; Ors vs Ramjee Roy &Amp; Ors on 25 November, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                            C.R. No.2110 of 2007
                    RAJENDRA SAH & ORS
                           Versus
                     RAMJEE ROY & ORS

                 For the petitioners: M/s Madhav Roy &
                                          R.N.Tiwari, Advocates.
                                   ..........

7 25.11.2010 Re. I.A. No. 6525 of 2009

Learned counsel for the petitioners is permitted

to make necessary correction with regard to provision

of law in this application.

Heard learned counsel for the petitioners.

This Interlocutory Application has been filed

for expunging the name of the deceased opposite party

no.1 namely, Ramjee Rai, who is stated to have died on

06.12.2008 leaving behind his legal representatives as

described in paragraph no. 2 of this application.

Earlier on 01.04.2010, notices were issued to

the proposed legal representatives of deceased opposite

party no.1. In response thereof, the legal representative

nos. 1(I) to 1(V) of the deceased opposite party no.1

have appeared by filing vakalatnama. However, no one

has appeared on behalf of the legal representative nos.

1(VI) and 1(VII).

2

Heard learned counsel appearing on behalf of

proposed legal representatives Nos. 1(I) to 1(V) of the

deceased opposite party no.1. No one appeares on

behalf of the proposed legal representative nos. 1(VI)

and 1(VII) despite service of notice.

The petition is well within the statutory period

of limitation and the minors have been shown to be

under guardianship of their mother Most. Sugo Devi and

there is statement that the guardian has got no adverse

interest as against the minors.

No counter affidavit has been filed. Learned

counsel appearing for the proposed legal representatives

in the aforesaid case does not oppose this application.

As a result, this application is allowed. Let the

name of the deceased opposite party no.1, namely,

Ramjee Rai, be expunged and in his place his legal

representatives as described in paragraph no. 2 of this

application be substituted.

Sanjay-II                           ( Dr. Ravi Ranjan, J.)