Allahabad High Court
M/S. Hotel New International And … vs State Of U.P. & Another on 10 August, 2010
Court No. - 41 Case :- CRIMINAL REVISION No. - 175 of 2003 Petitioner :- M/S. Hotel New International And Another Respondent :- State Of U.P. & Another Petitioner Counsel :- T.N. Tiwari Respondent Counsel :- Govt. Advocate,C.K. Parekh Hon'ble Ashok Srivastava,J.
It has been informed by the learned counsel for the revisionist that Mr.
C.K.Parekh is now not a counsel for Nagar Nigam, Varanasi. It has further
been submitted that Mr.K.N.Yadav was a food inspector of Nagar Nigam,
Varanasi and he has been represented by Mr. Parekh.
Learned counsel for the revisionist further states that the rejoinder affidavit is
under preparation and he will file the same within a week.
Let the rejoinder affidavit be filed within seven days from today. List this
revision in the next cause list.
Order Date :- 10.8.2010
IA