Allahabad High Court High Court

M/S Kaushal Khadi Karyalaya vs Union Of India Thru’ General … on 13 January, 2010

Allahabad High Court
M/S Kaushal Khadi Karyalaya vs Union Of India Thru’ General … on 13 January, 2010
Court No. - 19
Case :- FIRST APPEAL FROM ORDER DEFECTIVE No. - 301 of 2003

Petitioner :- M/S Kaushal Khadi Karyalaya

Respondent :- Union Of India Thru' General Manager N.Rly. & Ors.
Petitioner Counsel :- S.S. Upadhyaya,S.K. Upadhyaya

Respondent Counsel :- T. Varma,S.K.Mehrotra,ViVek Singh

Hon'ble San°ay Misra,J.

Learned counsel for the appellant prays for and is granted two weeks’ time to
file rejoinder affidavit in the condonation of delay matter.

Order Date :- 13.1.2010
Vks