Allahabad High Court High Court

Jayendra Pratap Singh vs State Of U.P. & Another on 6 July, 2010

Allahabad High Court
Jayendra Pratap Singh vs State Of U.P. & Another on 6 July, 2010
Court No. - 3

Case :- WRIT - A No. - 24528 of 2009
Petitioner :- Jayendra Pratap Singh
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Saroj Yadav,Yogesh Agarwal
Respondent Counsel :- C.S.C.,R.M. Saggi

Hon'ble Sanjay Misra,J.

Sri Yogesh Agarwal learned counsel for the petitioner submits that due to
clerical error the Commissioner/Chairman, Chitrakoot Dham Mandal Jal
Sansthan, Banda could not be impleaded as respondent more particularly
when the representation made by him was made to said authority. He prays
for adjournment of the matter to file suitable application to implead the said
authority.

As prayed the matter is adjourned.

Order Date :- 6.7.2010
Pravin