Court No. - 22 Case :- MISC. SINGLE No. - 821 of 2009 Petitioner :- The Board Of Management Of Degree College Patti Respondent :- State Of U P Thr.The Secy. Petitioner Counsel :- D C Mukherjee,R.B.S.Rathore Respondent Counsel :- C,S,C,Diwakar Singh Kaushik,H.G.S.Parihar,Mrs.Bulbul Godiyal Hon'ble Satyendra Singh Chauhan,J.
(C.M. Application No.73747 of 2009)
Heard.
This is an application for amendment in the writ petition.
Objection to the amendment application has been filed, which has been
perused by the Court.
In the opinion of the Court, the present amendment is necessary for proper
adjudication of the controversy as the entire dispute relates to the election and
these writ petitions have been filed whereby the controversy in regard to the
election has to be decided. Hence, for proper adjudication of the matter, the
amendment application deserves to be allowed.
The application is allowed.
Let necessary amendment in the memo of writ petition be incorporated within
a week.
Order Date :- 11.1.2010
RBS/-