1981 INSC 0147 Chandi Prasad Vs State of Bihar and Others Civil Appeal No. 2955 of 1977 (V.D. Tulzapurkar, Baharul Islam JJ) 06.03.1981 ORDER We are not satisfied that the petitioner was prevented by sufficient cause from bringing himself on record in place of his deceased father within time. The appeal, therefore, abates and is dismissed.