Allahabad High Court High Court

Satya Narain Giri vs State Of U.P. & Others on 28 July, 2010

Allahabad High Court
Satya Narain Giri vs State Of U.P. & Others on 28 July, 2010
Court No. - 7

Case :- WRIT - C No. - 16622 of 1995

Petitioner :- Satya Narain Giri
Respondent :- State Of U.P. & Others
Petitioner Counsel :- A.B.Singh
Respondent Counsel :- B.N.Singh,Baij Nath Singh,S.C.

Civil misc. delay condonation application no.136459 of 2009

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 :- 28.7.2010
Rmk.

Civil misc. substitution application no.136461 of 2009

Hon’ble Mrs. Poonam Srivastav,J.

Sole petitioner is reported to be dead. Substitution application is
filed with a prayer to substitute heirs of sole petitioner.
Substitution application is allowed.

Let name of sole petitioner be deleted and in his place, his heirs be
substituted as petitioner nos.1/1 to 1/4 in the array of parties.

Necessary correction be carried out in the array of parties.

Order Date :- 28.7.2010
Rmk.