IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.329 of 1988
RAMASHISH SHARMA
Versus
DAMODAR SHARMA
-----------
11. 08.09.2010 Heard learned counsel for the appellant on
I.A. No. 588 of 2007.
This is substitution application filed on
behalf of the appellant for substitution of the legal
representatives of respondent No.2. The respondent
No.2 Tunkanath Sharma died leaving behind his
sons who are appellant Nos.1, 2 and 3 and one son is
respondent no.7. The other legal representatives who
are sought to be substituted have been mentioned in
detail in paragraph 2(a), (e), (f), (g). The application is
within time. Accordingly, the substitution application
i.e. I.A. No. 5880 of 2007 is allowed. The legal
representatives as mentioned in detail in paragraph
2(a), (e), (f), (g) are substituted in place of deceased
respondent No.2. The appellant shall take steps for
appeal-notice on the newly substituted legal
representatives in ordinary process within 10 days,
failing which the appeal shall stand dismissed as
against the concerned respondents without further
2
reference to a Bench.
In the said I.A. No. 5880 of 2007 it is
mentioned that respondent No.1 died leaving behind
only legal representatives who are already on record
as respondent No.4. Therefore, it is prayed that the
name of respondent No.1 may be expunged.
Accordingly, the prayer is allowed.
Let the name of respondent No.1 be
expunged from the cause title of the memo of appeal.
So far I.A. No. 2859 of 2009 is concerned,
issue notice in substitution matter to the legal
representatives of the deceased respondent No.8
sought to be substituted, in ordinary process. The
appellant shall take steps for show cause notice in
ordinary process within 10 days, failing which the
substitution application shall stand rejected without
further reference to a bench.
So far I.A. No. 2367 of 2010 is concerned, it
is also out of time. Therefore, issue notice in
substitution matter i.e. I.A. No. 2367 of 2011 to the
legal representatives of the deceased respondent Nos.
3 and 9. The appellant shall take steps for show
cause notice in substitution matter in ordinary
3
process within 10 days, failing which the substitution
application shall stand rejected without further
reference to a bench.
S.S. ( Mungeshwar Sahoo, J. )