Court No. - 7 C. M. Application No. Nil 2010 In re: Case :- FIRST APPEAL No. - 59 of 2005 Petitioner :- Lucknow Development Authority Thru Secy. Respondent :- Smt. Hubraja Petitioner Counsel :- K. Chandra Respondent Counsel :- O.P. Pal,Anju Singh Hon'ble Dr. Satish Chandra,J.
Cause shown in the affidavit is sufficient to condone the delay in filing
the substitution application.
Sri V. K. Srivastava, learned counsel for the opposite party has no
objection.
The application is allowed.
Delay is condoned.
Order Date :- 19.7.2010
KS/
Court No. – 7
C. M. Application No. Nil 2010
In re:
Case :- FIRST APPEAL No. – 59 of 2005
Petitioner :- Lucknow Development Authority Thru Secy.
Respondent :- Smt. Hubraja
Petitioner Counsel :- K. Chandra
Respondent Counsel :- O.P. Pal,Anju Singh
Hon’ble Dr. Satish Chandra,J.
The application is allowed.
Let necessary amendment be carried out within three days’.
Order Date :- 19.7.2010
KS/