Allahabad High Court High Court

Ram Bharosey Lal And Another vs Union Of India And Others on 19 July, 2010

Allahabad High Court
Ram Bharosey Lal And Another vs Union Of India And Others on 19 July, 2010
Court No. - 35

Case :- WRIT - C No. - 27861 of 2010

Petitioner :- Ram Bharosey Lal And Another
Respondent :- Union Of India And Others
Petitioner Counsel :- Shesh Kumar
Respondent Counsel :- C.S.C.,A.S.G.I. 2010/983,Mithilesh C.Tripathi,Mohd
Ali

Hon'ble Vineet Saran,J.

Hon’ble Ran Vijai Singh,J.

Learned counsel for the petitioner is granted three days’ time to implead the
National Highway Authority of India as respondent no.4 as his application for
impleadment has already been allowed by order dated 01.06.2010.

Sri Mohd Ali, who represents newly impleaded respondent, learned Addl.
Solicitor General of India and learned Standing Counsel who represent
remaining respondents pray for and are granted three weeks’ time to file
counter affidavit. Petitioner shall have two weeks’ thereafter to file rejoinder
affidavit.

List thereafter.

Interim order to continue till the next date of listing.

Order Date :- 19.7.2010
PKB