Allahabad High Court High Court

Bharat Ram Mishra And Another vs Deshraj And Another on 13 July, 2010

Allahabad High Court
Bharat Ram Mishra And Another vs Deshraj And Another on 13 July, 2010
Court No. - 40

Case :- FIRST APPEAL FROM ORDER DEFECTIVE No. - 1103 of 2010

Petitioner :- Bharat Ram Mishra And Another
Respondent :- Deshraj And Another
Petitioner Counsel :- Ravindra Kumar

Hon'ble Satya Poot Mehrotra,J.

Hon’ble Ashok Kumar Roopanwal,J.

On prayer made by Shri Ravindra Kumar, learned counsel for the appellant,
the case is directed to be put up as fresh on 10.8.2010 so as to enable him to
examine the question as to whether an Appeal under Section 173 of the Motor
Vehicles Act, 1988 is maintainable against the order dated 3.4.2010
particularly when a Writ Petition being Civil Misc. Writ Petition No. 37917 of
2007 filed by the appellant against the said order dated 3.4.2010 has already
been dismissed by this Court by its order dated 3.7.2010.

Copy of the order dated 3.7.2010 passed in the aforesaid Writ Petition will
also be filed by the appellant alongwith the supplementary affidavit.

Order Date :- 13.7.2010
safi