Allahabad High Court High Court

Kmt. Daulata vs Smt. Qamar Jahan Begum And Others on 20 July, 2010

Allahabad High Court
Kmt. Daulata vs Smt. Qamar Jahan Begum And Others on 20 July, 2010
Court No. - 9

Case :- RENT CONTROL No. - 70 of 1996

Petitioner :- Kmt. Daulata
Respondent :- Smt. Qamar Jahan Begum And Others
Petitioner Counsel :- R.S.Tripathi,D.S.Tiwari,R.S.Tripathi,S.K.
Mehrotra,V.B.Tripathi
Respondent Counsel :- C.S.C,Amir Hasan,Anurag Narain,I.D.
Shukla,M.A.Siddiqui,Mohd. Asif Khan,Mohd.Arif Khan,S.W. Irfan

Hon'ble Yogesh Chandra Gupta,J.

Learned counsel for the petitioner and respondents are present.

The sole petitioner has died and substitution application by her legal
representatives has been moved which is not opposed. This application is
within time. No objection has been filed nor the same is opposed by learned
counsel for the respondents.

The substitution application is allowed.

Let substitution in the light of substitution application be carried out within a
week.

List thereafter.

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

Order Date :- 20.7.2010
Zh