Allahabad High Court
Lucknow Development Authority … vs Smt.Kailasha And 2 Others on 15 July, 2010
Court No. - 7 Case :- FIRST APPEAL No. - 53 of 2006 Petitioner :- Lucknow Development Authority Through Secretary Respondent :- Smt.Kailasha And 2 Others
Petitioner Counsel :- Krishna Chandra
Respondent Counsel :- Illigible
Hon’ble Dr. Satish Chandra J.
Sri Rajeev Srivastava holding brief of Sri D. K. Upadhyay prays for and is
granted two weeks’ time to make good the deficiency of court fee.
List thereafter.
Order Date :- 15.7.2010
VNP/-