Allahabad High Court
Rohilkhand Educational … vs Sarvesh Kumar on 26 July, 2010
Court No. - 4 Case :- CIVIL REVISION No. - 355 of 2010 Petitioner :- Rohilkhand Educational Charitable Trust Thru' Its Chairman Respondent :- Sarvesh Kumar Petitioner Counsel :- Mohit Singh,Amit Jaiswal,Rahul Sahai Respondent Counsel :- Anupam Kulshretha Hon'ble Krishna Murari, J.
Heard Sri Rahul Sahai, learned counsel for the applicant and Sri
Anupam Kulshrestha, who has put in appearance on behalf of
respondent. He prays for and is allowed one week’s time to file
counter affidavit. The applicant shall have one week thereafter to
file rejoinder affidavit.
Put up on 10.8.2010.
Order Date :- 26.7.2010
Dcs