Allahabad High Court High Court

P.L.Shukla vs L.M.L.Ltd. on 20 July, 2010

Allahabad High Court
P.L.Shukla vs L.M.L.Ltd. on 20 July, 2010
Court No. - 21

Case :- WRIT - C No. - 27413 of 1994

Petitioner :- P.L.Shukla
Respondent :- L.M.L.Ltd.
Petitioner Counsel :- B.N.Singh
Respondent Counsel :- V.B.Singh,S.C.

Hon'ble V.K. Shukla,J.

Four weeks and no more time is accorded to Sri Vijai
Sinha, Advocate to file counter affidavit. Four weeks time is
thereafter allowed for filing rejoinder affidavit.

List this matter after eight weeks for final hearing and
disposal of the case. On the next date fixed name of Sri Vijai
Sinha, Advocate be also shown in the cause list from the side
of respondents.

Order Date :- 20.7.2010
Dhruv