High Court Patna High Court - Orders

Sk.Gharroo &Amp; Anr vs The State Of Bihar &Amp; Ors on 29 April, 2011

Patna High Court – Orders
Sk.Gharroo &Amp; Anr vs The State Of Bihar &Amp; Ors on 29 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CWJC No.18357 of 2009
                                  SK.GHARROO & ANR
                                           Versus
                            THE STATE OF BIHAR & ORS
                                         -----------

4 29.04.2011 I.A. No. 2442 of 2011

Learned counsel presses the aforesaid application. It

is submitted that during pendency of this application, petitioner

No. 1 namely Sk. Gharroo died leaving behind heirs and legal

representatives set out in paragraph 3.

Considering the averments made therein and the

submissions made on behalf of the petitioner, the said

application is allowed.

Let name of petitioner No. 1 be deleted from the array

of parties and in his place, his heirs and legal representatives

set out in paragraph No. 3 be substituted as petitioners.

Learned counsel for the petitioner undertakes to file

Vakalatnama on behalf of the newly substituted petitioners

within four weeks.

Let the petitioner file duly executed Vakalatnama

on behalf of the heirs and legal representatives of petitioner

No. 1 failing which the application as a whole shall stand

rejected without further reference to a Bench. Once the order is

complied with, the matter shall be posted after four weeks

under the heading “For Admission” within top 20 cases.

      pkj                              ( Kishore K. Mandal, J)