Allahabad High Court High Court

Dr.Kani Shree Jaiswal vs Bhuvnesh Kumar & Another on 6 August, 2010

Allahabad High Court
Dr.Kani Shree Jaiswal vs Bhuvnesh Kumar & Another on 6 August, 2010
Court No. - 3

Case :- CONTEMPT No. - 2448 of 2009

Petitioner :- Dr.Kani Shree Jaiswal
Respondent :- Bhuvnesh Kumar & Another
Petitioner Counsel :- Anil Kumar Srivastava

Hon'ble Shri Narayan Shukla,J.

Counter affidavit filed on behalf of opposite party No.1 is taken on record.

Three days time as prayed by learned counsel for the petitioner is allowed to
file the rejoinder affidavit.

List thereafter.

ON the next date the name of Mr.D.K.Upadhyay, learned Advocate shall be
shown in the cause list as learned counsel for the opposite party No.1.

Order Date :- 6.8.2010
Banswar

Hon’ble Shri Narayan Shukla,J.

C.M.Application No.75026 of 2010

Application is allowed.

The petitioner is permitted to implead Mr.Rajendra Sharma, Secretary of
Committee of Management, Nanakchand Anglo Sanskrit Degree College,
Meerut as opposite party No.3.

Notice be issued to the newly impleaded opposite party.

Order Date :- 6.8.2010

Banswar