High Court Patna High Court - Orders

Savitri Devi vs Kailashpati Sah & Ors on 24 August, 2011

Patna High Court – Orders
Savitri Devi vs Kailashpati Sah & Ors on 24 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 C.R. No.2261 of 2007
                                       Savitri Devi
                                           Versus
                                 Kailashpati Sah & Ors
                                         -----------

6. 24.08.2011 I.A.No. 5603 of 2011.

Learned counsel appearing on behalf of the

heirs of the deceased petitioner is permitted to make

correction in the provision of law as well as in the body of

the petition by adding the word heirs of the petitioner.

This interlocutory application has been filed

for substitution of the deceased sole petitioner who is

stated to have died on 01.02.2010 leaving behind her heirs

and legal representatives as mentioned in paragraph no.2

of the petition.

The petition is within time.

The interlocutory application is allowed. The

heirs and legal representatives as mentioned in paragraph

no.2 of the petition are substituted in place of the deceased

sole petitioner Savitri Devi whose name is expunged from

the records of this revision application.

( V. Nath, J.)
Nitesh