Allahabad High Court
Mahesh Chandra vs Avinash Kumar on 13 July, 2010
Court No. - 1 Case :- SECOND APPEAL No. - 1873 of 1985 Petitioner :- Mahesh Chandra Respondent :- Avinash Kumar Petitioner Counsel :- N.C. Rajvanshi Respondent Counsel :- S.U. Khan Hon'ble Rakesh Tiwari,J.
Sri Mehtab Alam, Advocate submits that after elevation of Sri S.U. Khan, the
then learned counsel for the respondent, he has been engaged by the
respondent.He prays for and is granted 3 weeks’ time to file his Vakalatnama
on behalf of the respondent. He may also file counter affidavit to the Civil
Misc. Application No. 178209 of 2010, dated 2.7.2010 within the aforesaid
period of 3 weeks.
List thereafter along with connected writ petitions.
Order Date :- 13.7.2010
CPP/-