Allahabad High Court High Court

Jagat Singh vs State Of U.P. & Others on 8 January, 2010

Allahabad High Court
Jagat Singh vs State Of U.P. & Others on 8 January, 2010
Court No. - 21

Case :- WRIT - C No. - 55428 of 2009

Petitioner :- Jagat Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Ashok Kumar Pandey,Yashwant Singh
Respondent Counsel :- C.S.C.

Hon'ble V.K. Shukla,J.

It has been informed by the learned Standing Counsel that counter affidavit
has been filed in the registry of this court on 5.1.2010. Office is directed to
trace out the same and place it on record. Learned counsel for the petitioner is
granted two weeks time to file rejoinder affidavit to both the affidavit.

Order Date :- 8.1.2010
T.S.

Hon’ble V.K. Shukla,J.

For the reasons disclosed in the affidavit filed in support of impleadment
application, cause shown is sufficient cause, consequently, impleadment
application is allowed. Learned counsel for the petitioner is permitted to
implead Ramesh Chandra as respondent no. 4 in the array of the respondent,
during the course of the day.

Order Date :- 8.1.2010
T.S.