Allahabad High Court High Court

Smt. Kusum Lata Singh & Anr. vs State Of U.P., Thru. Prin. Secy., … on 2 July, 2010

Allahabad High Court
Smt. Kusum Lata Singh & Anr. vs State Of U.P., Thru. Prin. Secy., … on 2 July, 2010
Court No. - 2

Case :- MISC. BENCH No. - 6134 of 2010

Petitioner :- Smt. Kusum Lata Singh & Anr.
Respondent :- State Of U.P., Thru. Prin. Secy., Avas & Others
Petitioner Counsel :- R.C. Pathak
Respondent Counsel :- C.S.C.,D.K. Upadhyay

Hon'ble Uma Nath Singh,J.

Hon’ble Devendra Kumar Arora,J.

The impleadment application is allowed.
Let necessary amendment be carried out during the course of the day.
Issue notice to Kashana Builders. Dasti as well.
Learned counsel for the Lucknow Development Authority prays for and is
granted a week’s time to file counter affidavit.
Rejoinder affidavit, if any, be filed within a week thereafter.
List the matter after two weeks.

Order Date :- 2.7.2010
Sachin