Allahabad High Court High Court

Mahant Ram Naresh Das vs Prescribed Authority Tarabganj … on 10 May, 2010

Allahabad High Court
Mahant Ram Naresh Das vs Prescribed Authority Tarabganj … on 10 May, 2010
Court No. - 10

Case :- CELEING No. - 80 of 1997

Petitioner :- Mahant Ram Naresh Das
Respondent :- Prescribed Authority Tarabganj Gonda
Petitioner Counsel :- A.S.Chaudhary
Respondent Counsel :- C.S.C.

Hon'ble Yogendra Kumar Sangal,J.

Sole petitioner, Mahant Ram died.Application for substituting his heirs along
with application for condoning the delay in moving the application and also to
setting aside abatement are moved. Learned standing counsel states that copy
received. No objection has been filed. There is delay of 7-8 months in
moving the application for substitution . Sufficient ground has been shown for
condoning the delay and setting aside abatement. Applications for condoning
the delay and setting aside abatement are allowed. Accordingly the
application for substitution of he heirs of petitioner is also allowed.

Let amendment be incorporated forthwith , if not incorporated with ten days ,
all the application shall stand dismissed. Counter affidavit filed, taken on
record. Rejoinder affidavit, if any be filed within two weeks.

List immediately thereafter for hearing.

Order Date :- 10.5.2010
R.P/