Allahabad High Court High Court

Lalit Kumar Jain vs United India Insureence Compnay … on 8 July, 2010

Allahabad High Court
Lalit Kumar Jain vs United India Insureence Compnay … on 8 July, 2010
Court No. - 4

Case :- SERVICE SINGLE No. - 3096 of 2002

Petitioner :- Lalit Kumar Jain
Respondent :- United India Insureence Compnay Ltd.Through Chairman
Petitioner Counsel :- Akhilesh Kalra
Respondent Counsel :- Anand Mohan

Hon'ble Ritu Raj Awasthi,J.

Learned counsel for the respondents informs that they have filed counter
affidavit, however, the record does not reveal that the counter affidavit has
been filed.

Learned counsel for the respondents submits that they will file a copy of the
counter affidavit within two weeks. In case the counter affidavit is filed, the
petitioner may file rejoinder affidavit within one week thereafter.
List after three weeks.

Order Date :- 8.7.2010
Arjun