Allahabad High Court
N.I.A. Co. vs Mithai Lal on 4 February, 2010
Court No. - 19 Case :- FIRST APPEAL FROM ORDER NO. - 495 of 1991 Petitioner :- N.I.A. C0. Respondent :- Mithai Lal
Petitioner Counsel :- K.L.Gr0Ver,B.C.Naik
Respondent Counsel :- L.M.Sinha,A.K.
Rai,K.K.Singh,P.K.Ganguly,R.N.Singh,V.K. Singh
Hon’ble Saniav Misra.J.
It is stated that the claimant–resp0ndent has died. Learned counsel
for the appellant prays for adjournment of the matter for three
weeks.
As prayed, the matter is adjourned for three weeks.
Order Date :- 4.2.2010
Lbm/–