Allahabad High Court High Court

Tribhuwan Nath vs Mohammad Izhar Siddiqui & 6 Ors. on 11 August, 2010

Allahabad High Court
Tribhuwan Nath vs Mohammad Izhar Siddiqui & 6 Ors. on 11 August, 2010
Court No. - 11

Case :- SECOND APPEAL No. - 240 of 2004

Petitioner :- Tribhuwan Nath
Respondent :- Mohammad Izhar Siddiqui & 6 Ors.
Petitioner Counsel :- Mohd. Shakeel,R.K. Agnihotri

(C.M.Application No. 77184 of 2010)

Hon'ble Anil Kumar,J.

Heard Mohd. S.M. Quazim, learned counsel for the appellant and perused the
record.

In the present appeal, the sole appellant had died on 29.03.2005, as such
substitution application has been moved to bring the legal heirs of the
deceased on record, the same is within time.

Accordingly, substitution application is allowed.

Learned counsel for the appellant-applicant is granted a week’s time to bring
newly added appellants on record.

Order Date :- 11.8.2010
krishna/*