IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.7023 of 2001
Ramesh Prasad Verma
Versus
The State Of Bihar & Ors
5 02.09.2011
Re. I.A. No. 4705 of 2010
Heard learned counsel for the petitioner and the State.
This interlocutory application has been filed for
expunging the name of the deceased sole petitioner, namely,
Ramesh Prasad Verma, who is stated to have died on
11.02.2010 leaving behind his heirs and legal representatives as
described in paragraph no. 2 of this application.
Vakalatnama has also been filed on behalf of the
proposed heirs.
There is no opposition to the prayer of the
petitioner.
As a result, this application is allowed. Let the
name of the deceased sole petitioner , namely, Ramesh Prasad
Verma be expunged and in his place his legal representatives
as described in paragraph no. 2 of this application be
substituted.
Spd/- ( Dr. Ravi Ranjan, J.)