Allahabad High Court High Court

Kishan Lal vs Union Of India & Ohters on 8 January, 2010

Allahabad High Court
Kishan Lal vs Union Of India & Ohters on 8 January, 2010
Court No. - 37

Case :- WRIT TAX No. - 158 of 2006

Petitioner :- Kishan Lal
Respondent :- Union Of India & Ohters
Petitioner Counsel :- N.C. Gupta
Respondent Counsel :- S.C.,B.J. Agarwal

Hon'ble Rajes Kumar,J.

Hon’ble Subhash Chandra Nigam,J.

Heard Sri N.C.Gupta, learned counsel for the applicant and learned Standing
Counsel.

The petitioner, Kishan Lal died on 20.11.2008 leaving behind his six legal
heirs(all sons), namely, S/Sri Chaman Singh, Braj Pal Singh, Shyam Singh,
Ram Lal, Jai Prakash and Om Prakash.

The application is allowed.

The name of Sri Kishan Lal, petitioner be deleted from the array of the parties
and the names of S/Sri Chaman Singh, Braj Pal Singh, Shyam Singh, Ram
Lal, Jai Prakash and Om Prakash be substituted.

Substitution may be carried on within two weeks.

Order Date :- 8.1.2010
R./

Hon’ble Rajes Kumar,J.

Hon’ble Subhash Chandra Nigam,J.

Heard.

Cause shown is sufficient.

The delay in filing the application is condoned.

The application is allowed.

Dt.08.01.2010

R./