High Court Patna High Court - Orders

Saryug Prasad @ Sarjug Sah vs Damodar Prasad Singh &Amp; Ors on 26 July, 2010

Patna High Court – Orders
Saryug Prasad @ Sarjug Sah vs Damodar Prasad Singh &Amp; Ors on 26 July, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               FA No.14 of 2008
                            SARYUG PRASAD @ SARJUG SAH
                                       Versus
                            DAMODAR PRASAD SINGH & ORS
                                     -----------

6. 26.07.2010 Heard the learned counsel appearing on behalf

of the appellant on the Interlocutory Application No.

6751 of 2009 at Flag ‘A’.

This is a substitution application under Order

XXII Rule 3 C.P.C. for substitution of legal

representatives of the sole appellant Saryug Prasad.

The application is in time. Accordingly, the interlocutory

application No. 6751 of 2009 is allowed. The legal

representatives as mentioned in detail in paragraph 2

except 2(J) are substituted in place of the deceased-

appellant who have already appeared by filing

vakalatnama. So far the legal representatives described

in paragraph 2(J) is concerned, since no vakalatnama

has been filed, she is transposed as respondent in this

appeal.

The appellant shall take steps for appeal notice

on the respondents in ordinary process within four

weeks from today.

         S.S.                                         (Mungeshwar Sahoo,J.)