Allahabad High Court
State Of U.P.Through Principal … vs M/S. Mittal Brothers on 22 January, 2010
Court No. - 19 Case :- CIVIL REVISION No. - 3 of 1997 Petitioner :- State Of U.P.Through Principal Secy. Respondent :- M/S. Mittal Brothers Petitioner Counsel :- C.S.C. Respondent Counsel :- Rakesh P.Singh,Umesh Chandra Saxena Hon'ble S.C. Chaurasia,J.
The learned counsel for the opposite party prays for and is granted two weeks
further time to file counter affidavit. Rejoinder affidavit, if any, may be filed
within one weeks thereafter.
List after the expiry of the aforesaid period.
Order Date :- 22.1.2010
psd