Allahabad High Court
Dhananjay Jain vs Smt. Devka And Another on 4 January, 2010
Court No. - 11 Case :- FIRST APPEAL FROM ORDER No. - 61 of 2001 Petitioner :- Dhananjay Jain Respondent :- Smt. Devka And Another Petitioner Counsel :- S.K.Agarwal,A.K. Mishra,Deepak Kr. Agarwal Respondent Counsel :- Rajesh Nath,Rajesh Nath Hon'ble Anil Kumar,J.
Learned counsel for the appellant prays for and is granted a
week’s time to take steps, if steps is taken, office is directed
to proceed accordingly.
However, in case the steps is not taken within a week, the
appeal may be dismissed under Chapter 12, Rule 4 of the
High Court Rules.
Order Date :- 4.1.2010
Pramod