High Court Patna High Court - Orders

Ramashray Pandey vs The Rajendra Agri.University … on 6 July, 2010

Patna High Court – Orders
Ramashray Pandey vs The Rajendra Agri.University … on 6 July, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   LPA No.257 of 2008
                                RAMASHRAY PANDEY
                                            Versus
                        THE RAJENDRA AGRI.UNIVERSITY &
                                         -----------

05- 6.7.2010 IA No. 3116 of 2010

Heard learned Advocate Mr. Devi Das

Srivastava for the appellant, and learned Advocate Mr.

Prakash Mahto for the respondents. This application is

made by the heirs and legal representatives of deceased

appellant Ramashray Pandey seeking their substitution.

The other side has no objection.

The application is allowed.

Let the name of the appellant (deceased) be

expunged and names of the heirs and legal

representatives of the deceased appellant mentioned in

paragraph-1 of this application, be substituted in the

cause title of the appeal. Learned Advocate for the

appellant states that he appears for the substituted

appellants and has filed duly executed Vakalatnama.

( R M Doshit, CJ.)

( S K Katriar, J. )

mrl