Allahabad High Court High Court

Rajeshwar Prasad Singh (Land) vs State Of U.P. Thru Secy. Urban Dev. … on 4 January, 2010

Allahabad High Court
Rajeshwar Prasad Singh (Land) vs State Of U.P. Thru Secy. Urban Dev. … on 4 January, 2010
Court No. - 1

Case :- MISC. BENCH No. - 1611 of 2005

Petitioner :- Rajeshwar Prasad Singh (Land)
Respondent :- State Of U.P. Thru Secy. Urban Dev. & 3 Ors.
Petitioner Counsel :- S.P. Shukla
Respondent Counsel :- C.S.C.,Akhilesh Kalra,Amrendra Pratap Singh

Hon'ble Pradeep Kant,J.

Hon’ble Ritu Raj Awasthi,J.

Heard Sri S.P. Shukla for the petitioners and Sri Amrendra Pratap Singh for
respondent no. 4.

The application for substitution is allowed, as there is no objection to the
same.

Counsel for respondent no. 4 prays for and is granted three weeks’ time to file
counter affidavit.

List in the next month. Interim order shall continue till the next date of listing.

Order Date :- 4.1.2010
MFA