Allahabad High Court High Court

Prakash Chandra Dwivedi vs State Of U.P. & Others on 7 January, 2010

Allahabad High Court
Prakash Chandra Dwivedi vs State Of U.P. & Others on 7 January, 2010
Court No. - 3

Case :- WRIT - C No. - 16049 of 2002

Petitioner :- Prakash Chandra Dwivedi
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Somesh Khare
Respondent Counsel :- C.S.C.

Hon'ble Amitava Lala,J.

Hon’ble S.N.H. Zaidi,J.

he case is passed over for the day on the illness slip of Sri Somesh Kharey,
learned counsel appearing for the petitioner.
Let it appear in the next cause list under the heading for orders.
If the learned Counsel appearing for the petitioner is ill perpetually, in that
case a fresh counsel has to be engaged or alternative arrangement will be
made for the purpose of expediting the hearing of the matter on the next date.
In future, if more than one counsel is available, Court will expect that the
counsel, who is not ill, will proceed with matter.
Order Date :- 7.1.2010
ank