Allahabad High Court High Court

Gopalji & Another vs State Of U.P. & Others on 15 July, 2010

Allahabad High Court
Gopalji & Another vs State Of U.P. & Others on 15 July, 2010
Court No. - 32

Case :- WRIT - A No. - 66455 of 2009
Petitioner :- Gopalji & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Vijay Kumar Rai,Sankatha Rai
Respondent Counsel :- C.S.C.,Amit Sthalekar,Pushpendra Singh

Hon'ble R.K. Agrawal,J.

Hon’ble Abhinava Upadhya,J.

(Order on Civil Misc.Impleadment Application NO.180651 of 2010)

Learned counsel for the applicants/petitioners states that he may be
permitted to withdraw the impleadment application in order to file a fresh
application with correct address.

The prayer is allowed.

The application is rejected as withdrawn.

Order Date :- 15.7.2010
SKM

Court No. – 32

Case :- WRIT – A No. – 66455 of 2009

Petitioner :- Gopalji & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Vijay Kumar Rai,Sankatha Rai
Respondent Counsel :- C.S.C.,Amit Sthalekar,Pushpendra Singh

Hon’ble R.K. Agrawal,J.

Hon’ble Abhinava Upadhya,J.

(Order on Civil Misc.Impleadment Application NO.180581 of 2010)

By means of this application the applicants want to implead Nilima
Pandey as one of the petitioner. According to them the grievance is the
same as of the present writ petition. We are not inclined to allow this
application as it is always open to the applicants to challenge the action
of the authorities by means of separate writ petition.

The application is mis-conceived and it is, accordingly, rejected.

Order Date :- 15.7.2010

SKM