Allahabad High Court High Court

Sunder vs D.D.C. on 28 July, 2010

Allahabad High Court
Sunder vs D.D.C. on 28 July, 2010
Court No. - 27

Case :- WRIT - B No. - 3807 of 1987

Petitioner :- Sunder
Respondent :- D.D.C.
Petitioner Counsel :- A.K. Shukla
Respondent Counsel :- H.O.K. Srivastava,S.C.



Civil misc. delay condonation application no.200708 of 2010

Hon'ble Mrs. Poonam Srivastav,J.

Heard.

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
rkg

Civil misc. substitution application no.200709 of 2010

Hon’ble Mrs. Poonam Srivastav,J.

Sole petitioner is reported to be dead. Substitution application is
filed with a prayer to substitute heir of sole petitioner. Substitution
application is allowed.

Let name of sole petitioner be deleted and in his place, his heir be
substituted as petitioner no.1/1 in the array of parties.

Necessary correction be carried out in the array of parties.

Order Date :- 28.7.2010
rkg
Hon’ble Mrs. Poonam Srivastav,J.

List this petition showing the name of Sri A.P. Mishra counsel for
petitioner.

Order Date :- 28.7.2010
rkg/3807-87