High Court Patna High Court - Orders

Ramji Pandit & Ors. vs Sukhdeo Pandit & Ors. on 16 September, 2014

Patna High Court – Orders
Ramji Pandit & Ors. vs Sukhdeo Pandit & Ors. on 16 September, 2014
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Second Appeal No.31 of 2013
                 ======================================================
                 Ramji Pandit & Ors.
                                                                   .... .... Appellant/s
                                                Versus
                 Sukhdeo Pandit & Ors.
                                                                  .... .... Respondent/s
                 ======================================================
                 Appearance :
                 For the Appellant/s    :  Mr. Manindra Kishore Singh
                 For the Respondent/s    : Mr.
                 ======================================================
                 CORAM: HONOURABLE MR. JUSTICE KISHORE KUMAR MANDAL
                 ORAL ORDER

6 16-09-2014 Re. I.A. No. 6572 of 2014

Heard Mr. Singh in support of the application. No

one has appeared on behalf of the respondents.

It has been submitted that during the pendency of the

appeal, appellant no. 1 (Ramji Pandit) died on 14.6.2014 leaving

behind his heirs and legal representatives set out in paragraph 2

thereof. Along with the interlocutory application, Vakaltanama on

their behalf has also been filed. It has been stated that the

application has been filed within time.

Considering the facts stated in the application and

submissions made in support thereof as also the fact that there is

no opposition thereto by the respondents, the said application is

allowed. Let the name of appellant no. 1 (Ramji Pandit) be deleted

from the cause title of the Memo of Appeal and in his place, his

heirs and legal representatives as set out in paragraph 2 thereof be
Patna High Court SA No.31 of 2013 (6) dt.16-09-2014 2

substituted.

I.A. No. 6572 of 2014 stands disposed of.

Re. I.A. Nos. 6574 of 2014 & 6573 of 2014.

Heard Mr. Singh in support of the aforesaid two

applications.

I.A. No. 6574 of 2014 has been filed for condoning

the delay in filing I.A. No. 6573 of 2014.

It has been stated that during the pendency of the

appeal, respondent no. 1 (Sukhdeo Pandit) died on 15.4.2014

leaving behind his heirs and legal representatives as set out in

paragraph 1 thereof. It has further been stated therein that two

heirs of respondent no. 1 are already on record as respondent nos.

2 and 3.

Considering the facts stated in the application and

submissions made in support thereof, I.A. No. 6574 of 2014

seeking condonation of delay is allowed. Delay, if any, in filing

I.A. No. 6573 of 2014 is condoned.

Heard Mr. Singh in support of I.A. No. 6573 of 2014.

Nobody has appeared on behalf of the respondents.

The interlocutory application seeks deletion of name

of respondent no. 1 (Sukhdeo Pandit) who died during the

pendency of the appeal on 15.4.2014 leaving behind his heirs and
Patna High Court SA No.31 of 2013 (6) dt.16-09-2014 3

legal representatives as set out in paragraph 1 of thereof.

It has been stated that some of the heirs are already

on record. Only the daughter set out in paragraph 1(c) is now

required to be substituted in place of deceased respondent no. 1.

Considering the facts stated in the application and

submissions made in support thereof, the said application is

allowed. Let the name of respondent no. 1 (Sukhdeo Pandit) be

deleted and in his place, his daughter namely Manjula Devi

detailed at paragraph 1(c) be substituted.

I.A. No. 6573 of 2014 is allowed.

(Kishore Kumar Mandal, J)
Pankaj/-

U