Allahabad High Court
Rampal vs Gaon Sabha, Rohana Khurd And … on 20 July, 2010
Court No. - 1 Case :- SECOND APPEAL No. - 484 of 2010 Petitioner :- Rampal Respondent :- Gaon Sabha, Rohana Khurd And Another
Petitioner Counsel :- Manu Khare,Nipun Singh
Hon’ble Rakesh Tiwari.J.
In View of office report dated 19.7.2010, notice is deemed sufficient.
List for admission after three weeks, as prayed.
Interim order to continue till the next date of listing.
Order Date :- 20.7.2010
RCT/-