Allahabad High Court High Court

Karan Singh vs State Of U.P. And Others on 27 January, 2010

Allahabad High Court
Karan Singh vs State Of U.P. And Others on 27 January, 2010
Court No. - 3

Case :- WRIT - C No. - 2355 of 2007

Petitioner :- Karan Singh
Respondent :- State Of U.P. And Others
Petitioner Counsel :- K.S. Chauhan
Respondent Counsel :- C.S.C.,Pradeep Kumar,Ramendra Pratap Singh

Hon'ble Amitava Lala,J.

Hon’ble S.N.H. Zaidi,J.

The case is passed over for the day on the illness slip of Sri K.S.
Chauhan, learned Counsel appearing for the petitioner.

Let the writ petition appear in the next cause list.

If the learned Counsel appearing for the petitioner is ill perpetually, in
that case a fresh counsel has to be engaged or alternative arrangement will be
made for the purpose of expediting the hearing of the matter on the next date.
In further, if more than one counsel is available, Court will expect that the
counsel, who is not ill, will proceed with matter.

Order Date :- 27.1.2010
SKT/-