Allahabad High Court High Court

Saiyad Jaal Haider Rizvi vs Vinay Kumar Srivastava on 1 February, 2010

Allahabad High Court
Saiyad Jaal Haider Rizvi vs Vinay Kumar Srivastava on 1 February, 2010
Court No. - 22

Case :- CONTEMPT No. - 174 of 1998

Petitioner :- Saiyad Jaal Haider Rizvi
Respondent :- Vinay Kumar Srivastava
Petitioner Counsel :- C.B.Pandey
Respondent Counsel :- Nakul Dubey

C.M. Application No.8698 (C) of 2010
Hon'ble Satyendra Singh Chauhan,J.

Heard.

Impleadment application is allowed and Sri Deepak Kumar, Housing
Commissioner, U.P. Avas Evam Vikas Parishad, Sri Mishri Lal Paswan,
Additional Housing Commissioner, U.P. Avas Evam Vikas Parishad and Sri
V.D. Mishra, Joint Housing Commissioner/Joint Registrar, U.P. Avas Evam
Vikas Parishad be impleded as opposite parties no.7 to 9 within three days.

Let notices be issued to the newly impleaded opposite parties, for which steps
be taken by the petitioner within a week.

Order Date :- 1.2.2010
Rao/-