Allahabad High Court
Gorakh vs Rudal & Others on 22 January, 2010
Court No. - 1 Case :- SECOND APPEAL No. - 630 of 2006 Petitioner :- Gorakh Respondent :- Rudal & Others Petitioner Counsel :- Ahmad Saif Jamali Respondent Counsel :- Sudhanshu Pandey Hon'ble Rakesh Sharma,J.
Heard.
No counter affidavit has been filed to the Impleadment Application.
Learned counsel for the applicant has submitted that he is bonafide purchaser
of the land in dispute, which has purchased after paying due sale
consideration in the year 1986. Being a purchaser, he is a necessary party to
the case.
In view of the above, the Impleadment Application is allowed.
Let necessary impleadment be carried out and necessary steps be taken within
two weeks.
Order Date :- 22.1.2010
bgs/