Allahabad High Court High Court

Ram Autar vs State Of U.P. And Others on 12 January, 2010

Allahabad High Court
Ram Autar vs State Of U.P. And Others on 12 January, 2010
Court No. - 21

Case :- WRIT - C No. - 42861 of 2009

Petitioner :- Ram Autar
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Santosh Kumar Mishra
Respondent Counsel :- C.S.C.,R.K. Singh



On Impleadment application
Hon'ble V.K. Shukla,J.

For the reasons disclosed in the affidavit filed in support of impleadment
application, cause shown constitutes sufficient cause, consequently,
impleadment application is allowed. Learned counsel for the petitioner is
permitted to implead applicant as respondent no.4 in the array of the
respondent, during the course of the day.

Order Date :- 12.1.2010
T.S.

Hon’ble V.K. Shukla,J.

Four weeks time is accorded to newly impleaded respondents to file counter
affidavit. Rejoinder affidavit may be filed within two weeks thereafter to the
counter affidavit, which has been filed by the learned Standing Counsel in the
registry of this court on 8.1.2010, same is not on record.

Office is directed to trace out the same and place it on record.

Order Date :- 12.1.2010
T.S.