Allahabad High Court High Court

M/S Kanwal Industrial … vs L.K. Surie on 5 July, 2010

Allahabad High Court
M/S Kanwal Industrial … vs L.K. Surie on 5 July, 2010
Court No. - 1

Case :- FIRST APPEAL No. - 281 of 2005

Petitioner :- M/S Kanwal Industrial Corporation & Others
Respondent :- L.K. Surie
Petitioner Counsel :- A.P. Paul,B.B. Paul
Respondent Counsel :- Y.S. Bohra

Hon'ble Rakesh Tiwari,J.

List has been revised. Heard Sri B.B. Paul ,learned counsel for the appellant
on Civil Misc. Application No. 5351 of 2010 in which it has been prayed that
the affidavit accompanied with this application be taken on record and the
Vakalatnamas of Sri Y.S. Bohra, Sri Raj Singh and Sri H.P. Singh,
Advocates may be cancelled.

None of the counsel for the respondents i.e. Sri Y.S.Bohra, Sri Raj Singh and
Sri H.P. Singh are present.

In the interest of justice, considering the facts and circumstances of this case it
is directed that the aforesaid counsels may file counter affidavit, if they so
desire, within a period of 3 weeks. Rejoinder affidavit may be filed within a
period of 3 weeks thereafter.

List thereafter.

Order Date :- 5.7.2010

CPP/-