Court No. - 24 Case :- SERVICE SINGLE No. - 96 of 1980 Petitioner :- Suresh Chandra Sharma Respondent :- State Of U.P. And Others Petitioner Counsel :- P.K.Khare,P.C.Angad Respondent Counsel :- C.S.C. Hon'ble Rajiv Sharma,J.
The writ petition has been decided wayback on 7.8.1991. Thereafter, as
the order has not been complied with, as directed by this Court, an
application under Article 215 of the Constitution of India has been
moved. During pendency of the aforesaid application moved under
Article 215 of the Constitution of India, the petitioner has expired and
accordingly, an application for substitution bringing on record the legal
heirs of the petitioner was moved, which was allowed by means of the
order dated 14.12.2009, but the necessary parties have not been
substituted.
Learned Counsel for the applicant prays for and is hereby granted one
week further time to comply with the order dated 14.12.2009.
List the application moved under Article 215 of the Constitution of India
before the appropriate Court, as the writ petition has already been
decided.
Order Date :- 4.1.2010
lakshman