Allahabad High Court
Prem Chandra Upadhyay vs Devendra Kumar Bohara, Adhishasi … on 11 January, 2010
Court No. - 10 Case :- CONTEMPT APPLICATION (CIVIL) No. - 1538 of 2007 Petitioner :- Prem Chandra Upadhyay Respondent :- Devendra Kumar Bohara, Adhishasi Abhiyanta, P.K.L.N.V. & Anr Petitioner Counsel :- B.N. Pathak Respondent Counsel :- S.C. Hon'ble Vikram Nath,J.
Civil Misc. Delay Condonation Application No.73405 of 2008 and Civil
Misc. Substitution Application No.73405 of 2008.
Cause shown for the delay in filing the Substitution Application is sufficient.
Delay is condoned.
Accordingly the delay condonation application is allowed.
The Substitution Application has filed to bring on record the heirs and legal
representatives of the deceased applicant
The application is allowed.
Let necessary incorporation be carried out within a week.
Order Date :- 11.1.2010
RPS