Allahabad High Court High Court

Suresh vs D.D.C. Saharanpur And Others on 19 July, 2010

Allahabad High Court
Suresh vs D.D.C. Saharanpur And Others on 19 July, 2010
Court No. - 5

Case :- WRIT - B No. - 37270 of 2010

Petitioner :- Suresh
Respondent :- D.D.C. Saharanpur And Others
Petitioner Counsel :- S.K. Pundir
Respondent Counsel :- C.S.C.,Ramesh Pundir,Rekha Pundir

Hon'ble Sabhajeet Yadav,J.

Impleadment application filed today by Sri Ajay Kumar Sharma is taken on
record.

The impleadment application is allowed. The petitioner is permitted to make
necessary incorporation in the body of writ petition.

Vakalatnama filed by Sri Vinod Kumar Upadhyay and Sri Santosh Kumar
Upadhyay on behalf of respondents no.5 and 6 is taken on record.

Heard learned counsel for the petitioner.

Notice on behalf of respondents no. 1 to 4 has already been accepted by
learned Standing Counsel.

The respondents are directed to file counter affidavit within four weeks. The
petitioner shall have three weeks thereafter to file rejoinder affidavit.

List this case alongwith Writ Petition No. 38894 of 2010, Karan Vs. Dy.
Director of Consolidation, Saharanpur & others.

Till the next date of listing, parties are directed to maintain status quo on spot.

Order Date :- 19.7.2010
LJ/-