IN THE HIGH COURT OF JUDICATURE AT PATNA
First Appeal No.112 of 1984
Shankar Prajapat
Versus
The State Of Bihar &Ors
----------------------------------
20. 06.09.2011 Heard the learned counsel for the parties on
the interlocutory application No. 4685 of 2008.
This is a substitution application and it is within
time. Accordingly, the substitution application is allowed
and the legal representatives of the deceased appellant
No.1 namely Shankar Prajapat are substituted in place
of the deceased appellant No.1. All the legal
representatives have appeared by filing vakalatnaka.
The appeal is of the year 1984 and, therefore, the office
shall list this first appeal under the heading ‘For
hearing’ without paper book after one week.
S.S. (Mungeshwar Sahoo,J.)