Court No. - 27 Case :- WRIT - B No. - 21330 of 1993 Petitioner :- Rekha And Another Respondent :- D.D.C. Petitioner Counsel :- R.K.Shukla,Rajeev Mishra,Subhash Yadav Respondent Counsel :- R.N. Singh,S.C.,S.N. Singh,Triveni Shankar (Order on Civil Misc. Delay Condonation Application No. 299608 of 2008) Hon'ble Mrs. Poonam Srivastav,J.
Cause shown is sufficient. Delay in filing Substitution
Application is condoned. Substitution Application is
treated to be filed within time. Application under Section
5 of Indian Limitation Act is allowed.
Order Date :- 13.7.2010
arun
Court No. – 27
Case :- WRIT – B No. – 21330 of 1993
Petitioner :- Rekha And Another
Respondent :- D.D.C.
Petitioner Counsel :- R.K.Shukla,Rajeev
Mishra,Subhash Yadav
Respondent Counsel :- R.N. Singh,S.C.,S.N.
Singh,Triveni Shankar
(Order on Civil Misc. Substitution Application No.
299610 of 2008)
Hon’ble Mrs. Poonam Srivastav,J.
This is a substitution application to substitute the
respondent no. 8, who is reported to be dead.
Vakalatnama has been filed on behalf of the heirs of the
respondent no. 8, which is taken on record.
Office report states that notices issued to proposed
respondents by R.P.A.D., neither acknowledgment nor
undelivered cover has been received back. Service is
deemed to be sufficient under Chapter VIII, Rule 12
(Explanation II) of High Court Rules.
Let the name of respondent no. 8 be deleted and in his
place his heirs be substituted as respondent nos. 8/1,
8/2 & 8/3 in the array of parties.
Substitution application is allowed. Necessary
corrections in the array of parties shall be carried out by
the learned counsel for the petitioners.
Order Date :- 13.7.2010
arun