Allahabad High Court
Rajendra Pal Singh vs M/S Rastogi Properties Lucknow … on 4 January, 2010
Court No. - 11 Case :- CIVIL REVISION No. - 162 of 2002 Petitioner :- Rajendra Pal Singh Respondent :- M/S Rastogi Properties Lucknow And Another
Petitioner Counsel :- Sanjiv Srivastav
Respondent Counsel :- Subhash Upadhyay,G.S. Tewari
Hon’ble Anil Kumar J.
Adjourned on the request of Sri Sanjiv Srivastava, learned counsel for the
revisionist.
List in the next cause list.
Order Date :- 4.1.2010
Pramod