Allahabad High Court High Court

Kedar & Others vs D.D.C. And Others on 26 July, 2010

Allahabad High Court
Kedar & Others vs D.D.C. And Others on 26 July, 2010
Court No. - 19

Case :- CONSOLIDATION No. - 8730 of 1989

Petitioner :- Kedar & Others
Respondent :- D.D.C. And Others
Petitioner Counsel :- Rakesh Misra,Prabhat Kumar
Respondent Counsel :- C.S.C.,Mohd. Abid Ali,Tilak Raj Singh

Hon'ble S.C. Chaurasia,J.

Sri A.K.Vishwakarma holding brief of Sri Rakesh Misra, learned counsel for
the petitioners prays for granting ten days further time to file Vakalatnma on
behalf of the petitioners. His prayer for granting further time has been
opposed by learned counsel for the opposite parties on the ground that
sufficient time has already been granted.

In the interest of justice, ten days further time is allowed to file Vakalatnama
on behalf of the petitioners. No further time will be granted.

List thereafter.

Order Date :- 26.7.2010
AKS