Allahabad High Court
Raman Lal Sharma vs Sri Thakurji Maharaj Va Deviji … on 22 January, 2010
Court No. - 7 Case :- WRIT - A No. - 30611 of 2008 Petitioner :- Raman Lal Sharma Respondent :- Sri Thakurji Maharaj Va Deviji Maharani Virajman Mandir Trus Petitioner Counsel :- M.K. Gupta,M.M. Jain Respondent Counsel :- Sanjay Agarwal,S.Mandhyan Hon'ble Ran Vijai Singh,J.
Inspite of two weeks and no more time granted, no rejoinder affidavit has
been filed. Request has been made for passing over the case for the day.
Adjournment sought is allowed.
List this case in the next cause list. In case, rejoinder affidavit is not filed by
the next date fixed, the respondent shall be entitled to get Rs. 2000/- cost
payable by the petitioner.
Order Date :- 22.1.2010
VKM