Allahabad High Court
Mangal Sen vs State Of U.P. And Others on 13 January, 2010
Court No. - 21 Case :- WRIT - C No. - 9998 of 2009 Petitioner :- Mangal Sen Respondent :- State Of U.P. And Others Petitioner Counsel :- Bhola Nath Yadav,Surendra Pal Singh Respondent Counsel :- C.S.C. Hon'ble V.K. Shukla,J.
SUBSTITUTION APPLICATION
To the substitution application, which has been filed well within time, no
objection has been filed on behalf State respondents. Substitution application
is allowed. Let a note be made as “since deceased” in front of the name of sole
petitioner Mangal Sen, and in his place, his following heirs and legal
representatives be impleaded as petitioner No.1/1, 1/2 and 1/3:
1/1. Smt, Laxmi Devi (widow)
1/2. Ajay Pratap (son)
1/3. Bhanu Pratap (son)
Said incorproation be carried out by the next date.
List the writ petition in the next cause list.
Order Date :- 13.1.2010
SRY