Allahabad High Court High Court

In The Matter Of M/S Champaran … vs Unknown on 5 January, 2010

Allahabad High Court
In The Matter Of M/S Champaran … vs Unknown on 5 January, 2010
Court No. - 30

Case :- MISC. COMPANY APPLICATION No. - 2 of 1993

Petitioner :- In The Matter Of M/S Champaran Sugar Company Ltd.
Petitioner Counsel :- Kush Saxena,A.K. Mishra,O.L.B.K.L. Srivastava,P.S.
Baghel,Pankaj Bhatia,R.P. Agarwal,R.R. Agarwal,V.K. Upadhya,Vikram
Nath,Vipin Sinha
Respondent Counsel :- A. Husain,Ankur Mishra,Anoop Trivedi,Anurag
Khanna,Ashish Mohan Srivastava,Ashok Trivedi,B.N. Upadhyaya,C.B.
Gupta,C.K. Rai,C.L. Pandey,C.P. Mishra,Dharmendra Singhal,Faujdar
Rai,G.K. Singh,Geeta Luthra,M.K.Gupta,Madhur Prasad,O.L. S.K.
Saxena,O.P. Misra,P.C. Jain,Pankaj Bhatia,R.N.Singh,R.P. Agarwal,Rahul
Sripat,Rakesh Tiwari,S.K. Pandey,S.K.Shukla,S.N. Mishra,Santosh Kumar
Pandey,Shyam Narain,T. Shanker,Tarun Agarwal,V.K. Singh,V.K.
Upadhyaya,Vipin Sinha,Vivek Mishra

Hon'ble Abhinava Upadhya,J.

Sri S.K.Pandey learned counsel for the auction purchaser states that he may
be allowed time to file rejoinder affidavit to the counter affidavit filed on
behalf of the Officer of Bihar Administration represented by Sri Vipin Saxena
within a period of two weeks.

List this case after two weeks.

Order Date :- 5.1.2010
Hsc/