Allahabad High Court High Court

Ram Singh vs Gorakh Prasad & Others on 16 July, 2010

Allahabad High Court
Ram Singh vs Gorakh Prasad & Others on 16 July, 2010
Court No. - 1

Case :- SECOND APPEAL DEFECTIVE No. - 274 of 2010

Petitioner :- Ram Singh
Respondent :- Gorakh Prasad & Others
Petitioner Counsel :- Lalta Prasad Tiwari

Hon'ble Rakesh Tiwari,J.

Order on Civil Misc. Application No. 194109 of 2010

Learned counsel for the appellant states that two second appeals have been
filed against the common judgment and order dated 31.3.2010 in Civil Appeal
No. 176 of 1996 as well as against the judgment and order dated 27.3.2009 in
Original Suit No. 695 of 1980, Gorakh Prasad and another versus Ram
Awadh and others. He has appended certified copies of the aforesaid
judgments and orders in Second Appeal Defective No.275 of 2010, Ram
Singh and another versus Gorakh Prasad and others. He states that in the
circumstances, the appellant in the instant case i.e. Second Appeal Defective
No. 274 of 2010, Ram Singh and others versus Gorakh Prasad and others may
be exempted from filing the certified copies of the aforesaid judgements and
orders.

List and connect with Second Appeal Defective No.275 of 2010.

Order Date :- 16.7.2010
CPP/-