Allahabad High Court
Dr. K. Nathani vs Dr. Renu Singh on 28 May, 2010
Court No. - 4 Case :- MATTERS UNDER ARTICLE 227 No. - 786 of 2007 Petitioner :- Dr. K. Nathani Respondent :- Dr. Renu Singh
Petitioner Counsel :- M.K. Gupta,M.M. Jain
Respondent Counsel :- Sc,Ranjit Saxena
Hon’ble Krishna Murari, J.
Learned counsel for the respondent states that the matter is
extremely urgent and requires immediate attention of the Court,
however, the due to paucity of time, it is not possible to take up the
matter. Hence, the case is released and may be listed before
another Hon’ble Judge after obtaining nomination from Hon’ble the
Acting Chief Justice.
28.05.2010
VKS/ WP 786/07