Court No. - 6 Civil Misc. Impeadment Application No. 68258 of 2006 In Case :- WRIT - B No. - 44691 of 2003 Petitioner :- Ram Bresh & Ors. Respondent :- State Of U.P. & Others Petitioner Counsel :- A.K. Dixit Respondent Counsel :- C.S.C.,Anuj Kumar Hon'ble Arun Tandon,J.
Heard learned counsel for the applicants.
This application has been filed by five applicants seeking impleadment as writ
petitioners in the present writ petition on the ground that they have similar
interest and pray for similar relief.
I am of the considered opinion that the present application is misconceived.
The proper remedy available to the applicants is to file their independent writ
petition, they cannot be permitted to be impleaded as writ petitioners in a
pending writ petition.
This application is disposed of subject to the observations made above.
Order Date :- 21.1.2010
Sushil/-
Court No. – 6
Case :- WRIT – B No. – 44691 of 2003
Petitioner :- Ram Bresh & Ors.
Respondent :- State Of U.P. & Others
Petitioner Counsel :- A.K. Dixit
Respondent Counsel :- C.S.C.,Anuj Kumar
Hon’ble Arun Tandon,J.
List the petition on 16th February, 2010.
Interim order granted earlier by this Court shall continue in operation till the
next date fixed.
Order Date :- 21.1.2010
Sushil/-