IN THE HIGH COURT OF JUDICATURE AT PATNA
First Appeal No.95 of 1987
Shiv Shanker Chaubey
Versus
Kedar Singh & Ors
----------------------------------
34. 18.11.2011 Heard the learned counsel for the petitioner
who are the legal representatives of the deceased
respondent No.3 and learned counsel for the appellant
on the interlocutory application No. 6356 of 2011.
Admittedly, the respondent No.3 died and the
present petitioners who are legal representatives of the
said deceased respondent No.3 have filed this
application for their substitution in place of deceased
respondent No.3. The learned counsel for the appellant
has got no objection.
In such view of the matter, the name of the
respondent No.3 is deleted and in his place the
petitioners as mentioned in detail in the interlocutory
application No. 6356 of 2011 are substituted. All of
them have appeared by filing vakalatnama. Therefore,
no notice need be issued. Since the appeal is of the
year 1987 the office shall list this first appeal under the
heading for hearing according to the age of the appeal
in the hearing list without paper book.
S.S. (Mungeshwar Sahoo, J.)