Allahabad High Court High Court

Meerajuddin vs The Managing Director U.P. State … on 9 August, 2010

Allahabad High Court
Meerajuddin vs The Managing Director U.P. State … on 9 August, 2010
Court No. - 32

Case :- SPECIAL APPEAL No. - 807 of 2005

Petitioner :- Meerajuddin
Respondent :- The Managing Director U.P. State Handloom
Corporation & Ors.
Petitioner Counsel :- W.H. Khan,J.H. Khan
Respondent Counsel :- S.N. Singh

Hon'ble Sunil Ambwani,J.

Hon’ble Kashi Nath Pandey,J.

Sri Shiv Nath Singh, learned counsel for the respondent U.P.
State Handloom Corporation states that the grounds sought
to be added by way of amendment application was neither
taken nor arises for consideration in the Special Appeal and
he states that U.P. State Handloom Corporation is not
carrying any manufacturing activities. It is only distributing
raw material to the weavers and purchase it from them for
sale.

As prayed let a counter affidavit be filed to the amendment
application within two weeks.

List on 14.9.2010.

Order Date :- 9.8.2010
nethra