Court No. - 1 Case :- MISC. BENCH No. - 307 of 2010 Petitioner :- Bharat Tripathi S/O Shiva Kumar Tripathi Respondent :- State Of U.P. Thru Prin. Secy. Urban Development & Ors. Petitioner Counsel :- Dwijendra Mishra Respondent Counsel :- C.S.C.,O.P.Srivastava Hon'ble Pradeep Kant,J.
Hon’ble Ritu Raj Awasthi,J.
After hearing the parties counsel, impleadment application is allowed.
Let necessary impleadment be incorporated in the array of the parties during
the course of the day.
Notices on behalf of Respondent Nos. 1 and 4 have been accepted by Chief
Standing Counsel and on behalf of Respondent No. 2 notice has been
accepted by Sri O. P. Srivastava.
Issue notice to Respondent Nos. 5 to 45 and newly added Respondent Nos. 46
to 55 returnable at an early date.
List along with W.P. No. 12136 (M/B) of 2009. In the meantime, respondents
may file counter affidavit.
Order Date :- 25.1.2010
Im