Allahabad High Court High Court

Smt. Fatima & Another vs State Of U.P. Thru’ Secy. Revenue & … on 28 July, 2010

Allahabad High Court
Smt. Fatima & Another vs State Of U.P. Thru’ Secy. Revenue & … on 28 July, 2010
Court No. - 27
Case :- WRIT - B No. - 29161 of 2003
Petitioner :- Smt. Fatima & Another
Respondent :- State Of U.P. Thru' Secy. Revenue &
Others
Petitioner Counsel :- Suneel Rai
Respondent Counsel :- C.S.C.,Ashok Tripathi,S.G.
Hasnain,Sarita Gupta
(Civil Misc. Substitution Application No. 6178 of
2010)
Hon'ble Mrs. Poonam Srivastav,J.

This is a substitution application to substitute the
petitioner no. 1, who is reported to be dead.
Let the name of petitioner no. 1 be deleted and in her
place her heirs be substituted 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 petitioner.
Order Date :- 28.7.2010
arun

(Civil Misc. Delay Condonation Application No. 6179
of 2010)
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 :- 28.7.2010
arun
Hon’ble Mrs. Poonam Srivastav,J.
Counsel for the petitioners prays for and is granted two
weeks time to file rejoinder affidavit.
List for admission on 11.08.2010.
Order Date :- 28.7.2010
arun