Allahabad High Court High Court

Ali Hussain & Another vs U.P. Awas Awam Vikas Parishad & … on 8 July, 2010

Allahabad High Court
Ali Hussain & Another vs U.P. Awas Awam Vikas Parishad & … on 8 July, 2010
Court No. - 36

Case :- WRIT - C No. - 7337 of 2003

Petitioner :- Ali Hussain & Another
Respondent :- U.P. Awas Awam Vikas Parishad & Others
Petitioner Counsel :- V.K. Goel
Respondent Counsel :- R.D. Gupta,S.C.

Hon'ble Sheo Kumar Singh,J.

Hon’ble Rajesh Chandra,J.

In view of the office report, a copy of the writ petition which has been
submitted by the petitioner side after attesting it to be the true copy, it is
permitted to be accepted and is to be treated as writ petition so that the matter
may be proceeded.

List this matter in the next cause list along with the record of writ petition no.
7050 of 2003 and 40022 of 2003, showing the name of learned counsel for
both the sides.

Copy of the counter affidavit is not on record, which has been filed on
9.9.2008. Office is directed to trace out and place the same on record.

Order Date :- 8.7.2010
Prabhat