High Court Patna High Court - Orders

Sachidanand Prasad @ Sachidana vs Birendra Kumar Gupta &Amp; Ors on 4 November, 2010

Patna High Court – Orders
Sachidanand Prasad @ Sachidana vs Birendra Kumar Gupta &Amp; Ors on 4 November, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                         FA No.128 of 2007
                 SACHIDANAND PRASAD @ SACHIDANA .
                                Versus
                    BIRENDRA KUMAR GUPTA & ORS .
                              -----------

09. 04.11.2010. Heard the parties on Interlocutory Application

No.5837 of 2007.

At the outset, the learned counsel for the appellant

seeks permission to make necessary correction in paragraph

2 of the said Interlocutory Application. Permission accorded.

This Interlocutory Application has been filed for

substitution of the legal representatives of the deceased

appellant No.1. The sons are already on record as appellant

No.2 to 7 only, the widow and the one daughter as

mentioned in detail in paragraph 1 are required to be

substituted. Accordingly, the substitution application is

allowed and the widow and the daughter as stated above are

substituted in place of the appellant No.1. The I.A. No.5837

stands allowed.

The learned counsel for the appellant submitted that

he has already served the copy of the affidavit showing

jointness today itself. The learned counsel for the

respondent admits this fact.

So far I.A. No.5389 of 2008 is concerned, as prayed

for by learned counsel for the appellant, put up on 19th

November, 2010 under the same heading.

Sanjeev/-                                           (Mungeshwar Sahoo,J.)
 2