Allahabad High Court
Moti Lal vs State Of U.P. And Others on 22 July, 2010
Court No. - 21 Case :- WRIT - C No. - 42421 of 2010 Petitioner :- Moti Lal Respondent :- State Of U.P. And Others Petitioner Counsel :- Ram Sagar Yadav Respondent Counsel :- C.S.C. Hon'ble V.K. Shukla,J.
In the present case proceedings arise out of Indian Stamp Act. Such
matters, under the orders of Hon’ble the Chief Justice, are cognizable
by Court No.3. In such a situation and in this background, present
matter be placed before the aforesaid Bench on Monday as fresh
case.
Order Date :- 22.7.2010
SRY