IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Appeal No.107 of 2009
Sant Lal Singh @ Sant Kumar Singh & Ors
Versus
Ravindra Kumar Singh & Ors
----------------------------------
8. 9.8.2011. Heard Shri Rajesh Kumar, learned
counsel for the appellants on
Interlocutory Application i.e. I.A.
No.5310 of 2011, which has been filed for
expunging respondent no.1 from the record
of the case.
It has been submitted that
respondent no.1 was the driver of
offending vehicle and despite vigorous
steps taken on behalf of the appellants,
notice on respondent no.1 could not be
served. It has further been submitted that
being driver of the offending vehicle, the
respondent no.1 may be expunged from the
record at the risk of the appellants.
I.A. stands allowed.
Let the name of respondent no.1 be
expunged from the record of the case at
the risk of the appellants.
N.H./ ( Rakesh Kumar,J.)