S.A. No. 535/06
22.06.2010
Shri R.P. Mishra, learned counsel for the appellants.
Shri R.L. Shukla, learned counsel for the respondent.
Appellants’ counsel submits that due to some personal reason he
could not prepare the case for admission and pending applications.
Although this is not a sufficient ground but considering the
difficulty of the appellants’ counsel as last indulgence the case is
adjourned with a direction that no further adjournment shall be granted
on the next date.
Let it be listed under the same head in the week commencing
28.6.2010.
The interim order passed earlier is continued till next hearing.
( U.C. Maheshwari )
Judge
bks