IN THE HIGH COURT OF JUDICATURE AT PATNA
First Appeal No.212 of 1990
Shaikh Mohammad Hasan
Versus
Bibi Zabunisa
----------------------------------
18. 17.11.2011 Heard the learned counsel for the parties.
This I.A. No.7318 of 2011 is a substitution
application. It is within time. Accordingly, the
substitution application i.e. I.A. No.7318 of 2011 is
allowed and the legal representatives of the deceased
sole appellant as mentioned in detail in paragraph 3 of
the substitution application are substituted in place of
the sole appellant after deleting his name. All the legal
representatives have appeared by filing vakalatnama.
Saurabh (Mungeshwar Sahoo, J.)