IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4200 of 1990
RAM PARICHHAN RAI
Versus
MEMBER BOARD OF REVENUE
-----------
11 10.11.2010 I.A. No. 7543 of 2008
This interlocutory application has been filed for
expunging the name of petitioner no. 1 who died during the
pendency of the writ application. He has left behind certain heirs
which have been described at paragraph 2 of the interlocutory
application as well as in the supplementary application under
Order 1 Rule 10 of the Civil Procedure Code filed on 16.9.2010.
The heirs have appeared by filing a Vakalatnama.
Office is directed to expunge the name of petitioner
no. 1 and heirs of petitioner no. 1 may be substituted.
This interlocutory application is allowed.
Sanjay ( Sheema Ali Khan, J.)