Allahabad High Court High Court

Bhagirathi vs D.D.C., Alld. And Others on 22 January, 2010

Allahabad High Court
Bhagirathi vs D.D.C., Alld. And Others on 22 January, 2010
Court No. - 5

Case :- WRIT - B No. - 20083 of 2002

Petitioner :- Bhagirathi
Respondent :- D.D.C., Alld. And Others
Petitioner Counsel :- M.N.Singh,Brajesh Shukla,D.K.
Tiwari,R.R.Singh,Ravi Shankar Mishra,V.K.Singh
Respondent Counsel :- C.S.C.,C.B. Singh
Ref:- Substitution Application No. 320224 of 2009

Hon'ble Sabhajeet Yadav,J.

Application is allowed.

It is pointed out that the heir of (deceased) respondent no. 2 is represented
by C.B. Singh, Advocate.

Accordingly, there appears no need to issue notice to the heirs of deceased
respondent and substitution application is allowed. In place of (deceased)
Ram Sajiwan the name of Smt. Malti Devi Widow of Late Ram Sajivan is
substituted as respondent no. 2.

Office is directed to make necessary incorporation in the array of parties.

Respondents are permitted to file counter affidavit within six weeks.
Petitioner shall have three weeks thereafter to file rejoinder affidavit.

List immediately after expiry of nine weeks.

Order Date :- 22.1.2010
KKM