Allahabad High Court High Court

M/S Kamal Construction vs Union Of India And Another on 11 January, 2010

Allahabad High Court
M/S Kamal Construction vs Union Of India And Another on 11 January, 2010
Court No. - 5

Case :- ARBITRATION AND CONCILI. APPL.U/S11(4) No. - 49 of 2009
Petitioner :- M/S Kamal Construction

Respondent :- Union Of India And Another

Petitioner Counsel :- Sanjay Singh,S.S. Sharma
Respondent Counsel :- Govind Saran

Hon'ble Sabha°eet Yadav,J.

Two weeks’ time is allowed to file rejoinder affidavit.
List thereafter.

Order Date :- 11.1.2010
KKM