High Court Patna High Court - Orders

Urmila Nath vs Central Board Of Secondary Edu on 10 August, 2011

Patna High Court – Orders
Urmila Nath vs Central Board Of Secondary Edu on 10 August, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Civil Writ Jurisdiction Case No.16744 of 2007
                                             Urmila Nath
                                                Versus
                          Central Board Of Secondary Education & Ors.
                                   ----------------------------------

03 10-08-2011 Heard learned counsel for the petitioner on Interlocutory

Application i.e. I.A. No. 5545 of 2010, which has been filed for

expunging the name of original writ petitioner from the record of

the case, who died on 2.2.2010 and substituting her legal heirs,

whose names have been mentioned in para-1 of the said

Interlocutory application.

In view of the facts and circumstances, the I.A.No.5545

of 2010 stands allowed.

Let the names of legal heirs of original writ petitioner,

whose names have been mentioned in para-1 of the application, may

be substituted in the writ petition after expunging the name of the

original writ petitioner.

( Rakesh Kumar, J.)
NKS/-