Allahabad High Court High Court

Jagat Ali & 2 Ors. vs Mangoo Lal & Anr. on 11 August, 2010

Allahabad High Court
Jagat Ali & 2 Ors. vs Mangoo Lal & Anr. on 11 August, 2010
Court No. - 11

Case :- SECOND APPEAL No. - 125 of 2005

Petitioner :- Jagat Ali & 2 Ors.
Respondent :- Mangoo Lal & Anr.
Petitioner Counsel :- D.K.Singh Somvanshi,N.P. Verma,R.K. Maurya,R.K.
Pathak,Rajeev Singh,V.K. Pandey
Respondent Counsel :- R.L. Vishwakarma,Munnilal Yadav

(C.M.Application No. 51013 of 2010)

Hon'ble Anil Kumar,J.

Heard learned counsel for the appellant-applicant and perused the record.

Cause shown in the affidavit filed in support of the application for
condonation of delay is sufficient.

Delay condoned.

Order Date :- 11.8.2010
krishna/*

(C.M.Application No. 51014 of 2010)

Hon’ble Anil Kumar,J.

Heard learned counsel for the appellant-applicant and perused the record.

In the present appeal, the respondent no. 1(Mangu Lal) had died on
07.10.2009, as such an application for substitution has been moved in order to
bring the legal heirs of the deceased on record as respondent nos. 1/1 to 1/4.

In the interest of justice, application for substitution is allowed.

Learned counsel for the appellant-applicant is directed to make necessary
amendment in the memo of appeal thereby bringing the heirs of the deceased
on record as respondent nos. 1/1 to 1/4 within a week.

List thereafter.

Order Date :- 11.8.2010
krishna/*