IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.724 of 2008
SUSHIL PRASAD SINGH
Versus
THE STATE OF BIHAR & ORS
-----------
6. 21.6.2011. Heard learned counsel for the
appellant on Interlocutory Application i.e.
I.A. No.9305 2010, which has been filed for
condoning the delay in filing substitution
petition i.e. I.A. No.1772 of 2010. In
filing substitution petition, a delay of 39
days has occurred.
In view of ground set forth in I.A.
No.9305 of 2010, limitation petition stands
allowed.
The petition for substitution i.e.
I.A. No.1772 of 2010, which was filed for
expunging the name of respondent
no.6/Sakuni Prasad Yadav, who died on
16.10.2009 and a prayer has been made to
substitute his legal heirs, whose name has
been mentioned in paragraph-2 of I.A.
No.1772 of 2010.
The Interlocutory Application for
substitution stands allowed.
Let the name of legal heirs of
respondent no.6 mentioned in paragraph-2 of
2
substitution petition be substituted in
place of respondent no.6 after expunging
his name from the record.
N.H./ ( Rakesh Kumar,J.)