Court No. - 6 Civil Misc. Substitution Application No. 34718 IN Case :- WRIT - B No. - 36871 of 1997 Petitioner :- Tungal Singh & Others Respondent :- Addl. Collector Bijnor & Others Petitioner Counsel :- Anil Sharma,R.K. Shukla Respondent Counsel :- C.S.C.,K.M.Garg,R.S. Ram,V.K.Singh Hon'ble Prakash Krishna,J.
The delay condonation application, substitution application and the
abatement application shall dispose of.
The respondent nos. 4 and 5 have died leaving behind heirs
mentioned in the prayer clause of the substitution application. The
application is accompanied with an application for condoning the
delay in filing the substitution application.
The cause shown is sufficient.
The delay in filing the substitution application is condoned.
Let the names of respondents No. 4 and 5 be deleted from the
array of the parties and in their place name of their heirs be added.
It may be placed on record that learned counsel for the respondent
has no objection either for condoning the delay or for allowing the
substitution application.
In view of the above, the abatement application is rejected.
Order Date :- 2.8.2010
Sandeep