Allahabad High Court High Court

Dharm Veer Singh & Others vs D.D.C. & Others on 7 July, 2010

Allahabad High Court
Dharm Veer Singh & Others vs D.D.C. & Others on 7 July, 2010
Court No. - 27

Case :- WRIT - B No. - 30869 of 2003

Petitioner :- Dharm Veer Singh & Others
Respondent :- D.D.C. & Others
Petitioner Counsel :- Utpal Chatterji
Respondent Counsel :- C.S.C.,Manoj Vashishtha,S.C.
Gupta

(Order on Civil Misc. Substitution Application No. 36238 of
2007)

Hon'ble Mrs. Poonam Srivastav,J.

This is substitution application to substitute the petitioner no.
2, who is reported to be dead. Copy has been served to the
learned counsel for the respondents in the year 2007. No
counter affidavit has been filed. Vakalatnama on behalf of
heirs of petitioner no. 2 is already on record.

Let the name of petitioner no. 2 be deleted and in his place
their heirs be substituted as petitioner nos. 2/1 to 2/4 in the
array of parties.

Substitution application is allowed. Necessary corrections in
the array of parties shall be carried out by the learned
counsel for the petitioner.

Order Date :- 7.7.2010
arun
Court No. – 27

Case :- WRIT – B No. – 30869 of 2003

Petitioner :- Dharm Veer Singh & Others
Respondent :- D.D.C. & Others
Petitioner Counsel :- Utpal Chatterji
Respondent Counsel :- C.S.C.,Manoj Vashishtha,S.C.
Gupta

(Order on Civil Misc. Delay Condonation Application No.
336632 of 2009)

Hon’ble Mrs. Poonam Srivastav,J.

Issue notice returnable at an early date.

Steps shall be taken within two weeks.

Order Date :- 7.7.2010
arun

Court No. – 27

Case :- WRIT – B No. – 30869 of 2003

Petitioner :- Dharm Veer Singh & Others
Respondent :- D.D.C. & Others
Petitioner Counsel :- Utpal Chatterji
Respondent Counsel :- C.S.C.,Manoj Vashishtha,S.C.
Gupta

(Order on Civil Misc. Substitution Application No. 336633 of
2009)

Hon’ble Mrs. Poonam Srivastav,J.

Issue notice returnable at an early date.

Steps shall be taken within two weeks.

Order Date :- 7.7.2010
arun