Allahabad High Court High Court

Smt.Sukhpati Devi vs State Of U.P. Through Pjrincipal … on 27 July, 2010

Allahabad High Court
Smt.Sukhpati Devi vs State Of U.P. Through Pjrincipal … on 27 July, 2010
Court No. - 19

Case :- CELEING No. - 74 of 2009

Petitioner :- Smt.Sukhpati Devi
Respondent :- State Of U.P. Through Pjrincipal Secretary,
Petitioner Counsel :- M.A. Siddiqui
Respondent Counsel :- C.S.C.

Hon'ble S.C. Chaurasia,J.

(On C.M.Application No. 34942 of 2010)

Heard learned counsel for the applicants, learned Standing Counsel and
perused the record.

This application has been moved for setting aside abatement of the writ
petition.

Since, the application has not been opposed by learned Standing Counsel, it is
allowed.

Order Date :- 27.7.2010
AKS

Hon’ble S.C. Chaurasia,J.

(On C.M.Application No. 34940 of 2010)

Heard learned counsel for the applicants, learned Standing Counsel and
perused the record.

This application has been moved for substituting the L.Rs of the deceased sole
petitioner, Smt. Sukhpati Devi.

Since, the application has not been opposed by learned Standing Counsel, it is
allowed.

Let the necessary amendment be incorporated within a week.

List thereafter.

Interim order, if any, shall continue till the next date of listing.

Order Date :- 27.7.2010
AKS