Allahabad High Court High Court

Nawal Kishore vs Alok Kumar Singh on 12 January, 2010

Allahabad High Court
Nawal Kishore vs Alok Kumar Singh on 12 January, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 1573 of 2003

Petitioner :- Nawal Kishore
Respondent :- Alok Kumar Singh
Petitioner Counsel :- Krishna Murari,Anshu
Chaudhary,R.C.Singh,S.P.Yadav,S.Srivastava
Respondent Counsel :- S.C.,V.Gupta

Hon'ble Vikram Nath,J.

Although a week’s time was granted on 23.12.2009 to the opposite party to
file reply but the reply has been filed today, after serving a copy of the same
on the learned counsel for the applicant in the Court.

Learned counsel for the applicant prays for and is allowed a week’s time to
examine the reply filed today.

List again on 25.1.2010 showing the name of Sri Raj Kumar Khanna,
Advocate from the side of the opposite party.

The opposite party is present pursuant to the order passed on 23.12.2009. He
shall again remain present on the next date.

Order Date :- 12.1.2010
RPS