Allahabad High Court High Court

Subhash Chandra vs State Of U.P. Thru. Dept Of Urban … on 7 July, 2010

Allahabad High Court
Subhash Chandra vs State Of U.P. Thru. Dept Of Urban … on 7 July, 2010
Court No. - 35

Case :- WRIT - C No. - 18642 of 2010

Petitioner :- Subhash Chandra
Respondent :- State Of U.P. Thru. Dept Of Urban Land Ceiling & Ors.
Petitioner Counsel :- Atul Kr. Srivastava
Respondent Counsel :- C.S.C.,Ashwani Kumar Mishra,Pankaj
Tiwari,S.M.A. Kazmi,Saiful Islam Siddiqui

Hon'ble Vineet Saran,J.

Hon’ble Ran Vijai Singh,J.

Civil Misc.Impeadment Application No.121737 of 2010 is taken up for order.

Heard learned counsel for the parties.

In view of the averment made by the applicant M/s Pancham Realcon Private
Limited that the land has been transferred in their favour,in our view this the
application deserves to be allowed and is allowed.

Let the applicant be impleaded as respondent no.5 in the array of the parties.

Dt.07.07.2010

PKB

Hon’ble Vineet Saran,J.

Hon’ble Ran Vijai Singh,J.

Civil Misc.Writ Petition No. 18642 of 2010 is taken up for order.

Counter affidavit on behalf of the State respondents has already been filed.
The newly added respondent no.5 may file counter affidavit within three
weeks. Petitioner shall have two weeks’ thereafter to file rejoinder affidavit.

List immediately after five weeks.

Interim order to continue until further orders of this Court.

Dt.07.07.2010

PKB