Allahabad High Court High Court

Rameshwar Singh And Another vs State Of U.P. And Others on 2 August, 2010

Allahabad High Court
Rameshwar Singh And Another vs State Of U.P. And Others on 2 August, 2010
Court No. - 2

Case :- WRIT - C No. - 27644 of 2010

Petitioner :- Rameshwar Singh And Another
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Praveen Kumar,Pradeep Kumar
Respondent Counsel :- C.S.C.,Arvind Mishra,Atul Mehra,M.K.S.
Chauhan,V. Tripathi

Hon'ble Ashok Bhushan,J.

Hon’ble Virendra Kumar Dixit,J.

Heard learned counsel for the parties.

The petitioner is praying for impleadment of respondents no. 5 and 6 in this
writ petition.

Learned counsel for the petitioners opposed the application for impleadment.
It is the case of the petitioners that applicants have right in Plot No. 476. The
case of the applicants in the application and in the affidavit is that the dispute
of writ of the petitioners, is in the part of land Khasra No. 476. The applicants
are claiming rights on the land which is claimed by the petitioners, hence it is
necessary to oppose in this writ petition.
Impleadment application is allowed.

Respondents is permitted to implead as respondents no. 5 and 6.
Learned counsel for the newly respondents is allowed one week’s time to file
counter affidavit. Rejoinder affidavit, if any, may be filed within one week
thereafter.

Learned Standing Counsel may also file counter affidavit within three weeks.
List on 30.08.2010.

Interim order to continue till then.

Order Date :- 2.8.2010
Amit