Allahabad High Court
Chandra Dutt vs Vth A.D.J., Unnao & 2 Ors. on 8 January, 2010
Court No. - 11 Case :- RENT CONTROL No. - 176 of 2003 Petitioner :- Chandra Dutt Respondent :- Vth A.D.J., Unnao & 2 Ors. Petitioner Counsel :- P.L. Misra Respondent Counsel :- C.S.C.,Manish Nigam Hon'ble Anil Kumar,J.
A week’s further time is granted to the learned counsel for the petitioner to
take steps . If the steps are not taken within the a period of one week, the writ
petition stands automatically dismissed under Chapter 12 Rule 4 of the
Allahabad High Court Rules.
Order Date :- 8.1.2010
dk/