Court No. - 3 Case :- WRIT - C No. - 54310 of 2007 Petitioner :- Willard India Limited, Bulandshahr Respondent :- State Of U.P. & Others Petitioner Counsel :- Pushkar Mehrotra Respondent Counsel :- C.S.C.,Ravindra Singh Hon'ble Amitava Lala,J.
Hon’ble S.N.H. Zaidi,J.
Second illness application of Sri Pushkar Mehrotra, learned Counsel
appearing for the petitioner, has been filed.
Let it appear in the next cause list.
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 further, if more than one counsel is available, Court will expect that the
counsel, who is not ill, will proceed with matter. It is clearly understood that
in case of failure even thereafter the Court will proceed even in his or their
absence.
Order Date :- 2.2.2010
MAA/-