Allahabad High Court High Court

Lalji vs D.D.C. And Ors. on 22 July, 2010

Allahabad High Court
Lalji vs D.D.C. And Ors. on 22 July, 2010
Court No. - 27

Case :- WRIT - B No. - 11924 of 1986

Petitioner :- Lalji and another
Respondent :- D.D.C. And Ors.
Petitioner Counsel :- S.K. Lal,R.S. Mishra
Respondent Counsel :- Surendra Nath Singh,C.K.Rai,Faujdar Rai,S.C.

Civil misc. delay condonation application no.297524 of 2009

Hon'ble Mrs. Poonam Srivastav,J.

Heard.

Cause shown is sufficient. Delay in filing substitution application
is condoned. Substitution application is treated to be filed within
time. Application under Section 5 of Indian Limitation Act is
allowed.

Order Date :- 22.7.2010
rkg

Civil misc. substitution application no.297525 of 2009

Hon’ble Mrs. Poonam Srivastav,J.

This is a substitution application filed with a prayer for
substituting heirs of respondent no.5 who is reported to be dead.
Vakalatnama on behalf of heirs is already on record. Substitution
application is allowed.

Let name of respondent no.5 be deleted and in his place, his heirs
be substituted as respondent nos.5/1 to 5/3 in the array of parties.

Necessary correction be carried out in the array of parties.

Order Date :- 22.7.2010
rkg