Allahabad High Court High Court

Kamal Singh vs Union Of India Thru’ Secy. Home & … on 16 July, 2010

Allahabad High Court
Kamal Singh vs Union Of India Thru’ Secy. Home & … on 16 July, 2010
Court No. - 26

Case :- WRIT - A No. - 22134 of 2008

Petitioner :- Kamal Singh
Respondent :- Union Of India Thru' Secy. Home & Another
Petitioner Counsel :- Manish Kumar Nigam,A.K. Mishra,Gyanendra
Kumar,Lal Ji Chaudhary
Respondent Counsel :- A.S.G.I.,A.K. Nigam,Devraj Rajvedi,S.C.

Hon'ble Anil Kumar,J.

Sri Devraj Rajvedi, learned counsel for the respondents has sent illness slip
and requested that the matter be adjourned for today due to his illness.

Sri Lal Ji Chaudhary, learned counsel for petitioner oppose the said request on
the ground that the matter is adjourned several times on the request of the
counsel for the respondents.

In view of the above said fact, the request for adjournment made on behalf of
the counsel for the respondent is rejected.

Heard learned counsel for the petitioner and perused the record.

Admit.

List for hearing as per it’s turn.

Order Date :- 16.7.2010
Krishna/*