Allahabad High Court
Ramesh Chandra Ahirwar vs The State Of U.P. And Others on 19 July, 2010
Court No. - 30 Case :- WRIT - A No. - 15368 of 2007 Petitioner :- Ramesh Chandra Ahirwar Respondent :- The State Of U.P. And Others Petitioner Counsel :- Ajal Krishna,A. Tiwari,Anil Kumar Srivastava,R.S.Tiwari,S. Mishra Respondent Counsel :- C.S.C. Hon'ble Amreshwar Pratap Sahi,J.
This substitution application has been filed by the heirs of the
petitioner-Ramesh Chandra Ahirwar stating therein that the
petitioner-Ramesh Chandra Ahirwar died on 16.11.2007. The
applicants are the only heirs and have filed the substitution
application after two years of the date of death of the petitioner.
Learned standing counsel is granted three weeks’ time to file a
counter affidavit.
List thereafter.
Order Date :- 19.7.2010
Akv