IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.47 of 2005
SHEO PUJAN SINGH & ORS
Versus
DULHIN PABITRA DEVI & ORS
-----------
12 27.7.2010 Heard the learned counsel for the parties on Interlocutory
Application No.3338/08.
This application for substitution is in time. Accordingly,
the application is allowed.
The name of respondent no.9 is deleted and in his place
the legal representatives as mentioned in detail in paragraph 2 of the
application are substituted.
Heard also on the Interlocutory Application No.7162/08.
This is an application for substitution of the legal
representatives of the appellant no.1. One of the legal
representatives is already on record as appellant no.7. The
application is in time.
Accordingly, this interlocutory application is allowed.
The only legal representative as mentioned in detail in
paragraph no.2, namely, Usha Devi, is substituted in place of the
deceased appellant no.1.
AnilKr.Sinha ( Mungeshwar Sahoo, J. )