Court No. - 22 Case :- WRIT - C No. - 3022 of 2010 Petitioner :- Babu Gopal Binnani Respondent :- Kishan Lal Binnani & Anr. Petitioner Counsel :- A.S. Rai,Himanshu Shekhar Respondent Counsel :- S.C. Hon'ble Ran Vijai Singh,J.
This case was assigned to me when I was sitting singly. Now the jurisdiction
has changed and I am sitting in Division Bench.
Learned counsel for the respondent states that he has filed caveat but without
serving the notice the interim order was passed.
From the perusal of record, it transpires that the caveat was not reported.
List this case before appropriate Court in the next cause list.
The case shall not be treated as tied up or part heard before me.
Interim order granted earlier shall continue till the next date of listing.
Learned counsel for the respondent is at liberty to raise objection with regard
to the extension of interim order on the next date of listing.
Order Date :- 2.4.2010
Pratima