Allahabad High Court High Court

Vimla Devi And Others vs State Of U.P. & Ors. on 27 July, 2010

Allahabad High Court
Vimla Devi And Others vs State Of U.P. & Ors. on 27 July, 2010
Court No. - 39

Case :- WRIT - C No. - 42238 of 2010

Petitioner :- Vimla Devi And Others
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- A.K. Singh
Respondent Counsel :- C.S.C.

Hon'ble Dilip Gupta,J.

Learned counsel for the petitioners states that he has wrongly
impleaded Veer Bahadur Singh Purvanchal University, Jaunpur as
respondent no.4 and in fact Chaudhary Charan Singh University,
Meerut should be impleaded as respondent no.4.

Learned counsel for the Petitioners is permitted to delete the
respondent no.4 Veer Bahadur Singh Purvanchal University,
Jaunpur and implead Chaudhary Charan Singh University, Meerut
as respondent no.4. Learned counsel for the petitioners may also
serve a copy of the writ petition upon learned counsel appearing
for the Chaudhary Charan Singh University, Meerut.

Place this petition as fresh on 29.7.2010.

Order Date :- 27.7.2010
Kpy