Allahabad High Court High Court

M/S Sahney Builders Pvt. Ltd.& … vs State Of U.P. & Another on 8 January, 2010

Allahabad High Court
M/S Sahney Builders Pvt. Ltd.& … vs State Of U.P. & Another on 8 January, 2010
Court No. - 49

Case :- APPLICATION U/S 482 No. - 32771 of 2009

Petitioner :- M/S Sahney Builders Pvt. Ltd.& Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- N.I. Jafri
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Dayal Khare,J.

It is stated that the draft of the amount due is with the learned counsel for the
applicant but on account of cancellation of train, respondent no.2 has not
come. It is prayed that the the matter may be adjourned for today.
As prayed by learned counsel for the applicant, put up on 21.1.2010 before
the appropriate Court, on which date the applicant as well as respondent no.2
shall remain present before the Court. Learned counsel for the applicant states
that he shall handover the draft to the opposite party no.2 on the date fixed.
Till next date of listing interim order granted earlier by this Court, if any, shall
remain operative.

Order Date :- 8.1.2010
Hasnain