High Court Patna High Court - Orders

Rajeshwar Pd.Singh vs Awadh Behari Singh &Amp; Ors on 23 July, 2010

Patna High Court – Orders
Rajeshwar Pd.Singh vs Awadh Behari Singh &Amp; Ors on 23 July, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 FA No.219 of 1988
                               RAJESHWAR PD.SINGH
                                        Versus
                           AWADH BEHARI SINGH & ORS
                                      -----------

62 23.7.2010 I.A.No.669/10

Heard the learned counsel for the appellant on

I.A.No.669/10.

This application has been filed for expunging the name of

respondent no.3(A), namely, Ramwati Devi on the ground that her

legal representatives are already on record as respondents no.3 to

3(G).

Accordingly, this application is allowed and the name of

respondent no.3(A) is expunged from the cause title of memo of

appeal.

The name of Ramawati Devi is also expunged from the

cross objection filed by the respondent – cross objector. In the cross-

objection Ramawati Devi was one of the appellants. Her heirs are

already on record as other cross objectors.

The interlocutory application at Flag ‘M’ is allowed.

I.A.No.967/10

Heard the learned counsel for the parties on I.A.

No.967/10.

This is a substitution application. The respondent no.11,

namely, Janardan Singh, died on 5.1.2010 and the substitution

application has been filed on 2.2.2010. The application is within

time.

2

Accordingly, I.A.No.96710 is allowed.

The legal representative as mentioned in paragraph 1 of

the application are substituted in place of the deceased respondent

no.11.

It may be mentioned here that respondent no.11, namely,

Janardan Singh was appellant, i.e., cross-objector in the cross-

objection. An application has been filed by the cross-objectors for

substituting the legal representatives of respondent no.11 and the

legal representatives have already appeared by filing Vakalatnama.

Therefore, the I.A.No.967 of 2010 filed in this appeal and

the I.A.No.1718 of 2010 at flag-N filed in the cross-objection are

allowed.

No appeal notice is necessary to be issued.

Office is directed to list the other Interlocutory

Applications after one week.

AnilKr.Sinha ( Mungeshwar Sahoo, J. )