Allahabad High Court High Court

Ash Bahadur Singh vs D.D.C. & Others on 8 July, 2010

Allahabad High Court
Ash Bahadur Singh vs D.D.C. & Others on 8 July, 2010
Court No. - 27

Case :- WRIT - B No. - 2797 of 1982

Petitioner :- Ash Bahadur Singh and others
Respondent :- D.D.C. & Others
Petitioner Counsel :- M.M. Sahai,A.N. Shukla,R.R. Shukla,Shri Kant,T.N.
Tiwari
Respondent Counsel :- K.N. Tripathi,K.S. Shukla,Neeraj Tripathi,S.C.

Civil misc. delay condonation application no.80442 of 2007

Hon'ble Mrs. Poonam Srivastav,J.

Heard.

Cause shown is sufficient. Delay in filing substitution application
is condoned. Substitution application is treated to be filed within
time. Application under Section 5 of Indian Limitation Act is
allowed.

Order Date :- 8.7.2010
rkg

Civil misc. substitution application no.80444 of 2007

Hon’ble Mrs. Poonam Srivastav,J.

This is a substitution application filed with a prayer to substitute
heir of petitioner no.3 who is reported to be dead. Substitution
application is allowed.

Let name of petitioner no.3 be deleted and in his place, his heir be
substituted as petitioner no.3/1 in the array of parties.

Necessary correction be carried out.

Order Date :- 8.7.2010
rkg
Hon’ble Mrs. Poonam Srivastav,J.

Pleadings are complete. Learned counsels for respective parties are
present. They agree that the instant petition may be listed for final
hearing.

List on 13.7.2010 for final hearing.

Applications filed by petitioners’ counsel are not on record. If
applications come up along with record, shall be decided on that
date.

Order Date :- 8.7.2010
rkg/2797-82