Allahabad High Court High Court

Gomti Nagar Jan Kalyan Maha … vs Lucknow Development Authority … on 23 July, 2010

Allahabad High Court
Gomti Nagar Jan Kalyan Maha … vs Lucknow Development Authority … on 23 July, 2010
Chief Justice's Court

Case :- MISC. BENCH No. - 2551 of 2007

Petitioner :- Gomti Nagar Jan Kalyan Maha Samiti, Lucknow ( P.I.L. )
Respondent :- Lucknow Development Authority Thru V.C. & 2 Ors.
Petitioner Counsel :- B.K. Singh
Respondent Counsel :- K. Chandra

Hon'ble Ferdino Inacio Rebello,Chief Justice
Hon'ble Devi Prasad Singh,J.

Pursuant to the arguments at bar, suggestions have been made which are taken
on record as ‘A’ and ‘B’.

Learned counsel for the petitioner prays that the direction to be issued should
not be only respect of Lucknow Development Authority but also of the Nagar
Nigam. Nagar Nigam is not a party before us and as such, in their absence, it
is not possible to issue any direction.

Considering the above, learned counsel seeks permission to add Nagar Nigam
as a party-respondent.

Leave to implead Nagar Nigam is granted. Let the amendment be carried out
within seven days from today.

Since notice on behalf of Nagar Nigam has been accepted by the learned
counsel appearing on their behalf, question of issuance of notice is waived
off. Let a copy of the proposals be served upon the learned counsel for the
Nagar Nigam by the petitioner. The Nagar Nigam to file response to the
proposals submitted by the petitioner and the Lucknow Development
Authority.

List on 17.8.2010. The presence of the officer is no longer required.

(Devi Prasad Singh, J) (F.I. Rebello, CJ)

Order Date :- 23.7.2010
kkb/