IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.7031 of 2002
Smt.Shila Lamba
Versus
The Bihar State Housing Board & Ors
----------------------------------
4 22.09.2011 Re. I.A. No. 3620 of 2006
Heard learned counsel for the petitioner and
the Bihar State Housing Board.
This interlocutory application has been filed
for expunging the name of the sole petitioner,
namely, Smt. Shila Lamba, who is stated to have died
on 30.12.2005 leaving behind her heirs and legal
representatives as described in paragraph no. 2 of this
application. All the heirs have been shown as major
and vakalatnama has been filed on their behalf.
Learned counsel appearing for the Bihar
State Housing Board does not have any objection to
the prayer of substitution of legal representatives of
the deceased petitioner.
As a result, this application is allowed. Let
the name of the deceased sole petitioner, namely
Smt. Shila Lamba be expunged and in her place her
legal representatives as described in paragraph no. 2
2
of this application be substituted.
(Dr. Ravi Ranjan, J.)
Spd/-