Allahabad High Court High Court

Mohd. Miya vs State Of U.P.Through … on 14 July, 2010

Allahabad High Court
Mohd. Miya vs State Of U.P.Through … on 14 July, 2010
Court No. - 24
Civil Misc. Application No. 55559 of 2010
Case :- MISC. SINGLE No. - 1403 of 2010

Petitioner :- Mohd. Miya
Respondent :- State Of U.P.Through Commissioner Lucknow Mandal
Lucknow
Petitioner Counsel :- Amar Singh Chauhan,Kamal Tewari
Respondent Counsel :- C.S.C.

Hon'ble Rajiv Sharma,J.

This is an application for impleadment.

No objection has been filed till date.

Application is allowed.

Let the necessary impleadment be carried out in the array of the opposite
parties within a week.

Issue notice to the newly impleaded opposite parties.

Since notice on behalf of newly impleaded opposite parties has been accepted
by the learned Standing Counsel, no fresh steps be taken.

Learned Standing Counsel prays for and is accorded four weeks time to file
counter affidavit. Rejoinder affidavit may be filed within next two weeks.

List immediately thereafter.

Order Date :- 14.7.2010
Ajit/-