Allahabad High Court High Court

Parveen M. Ahmad @ Parveen Akhtar vs Debts Recovery Appellate … on 12 July, 2010

Allahabad High Court
Parveen M. Ahmad @ Parveen Akhtar vs Debts Recovery Appellate … on 12 July, 2010
Court No. - 28

Case :- WRIT - C No. - 31010 of 2010

Petitioner :- Parveen M. Ahmad @ Parveen Akhtar
Respondent :- Debts Recovery Appellate Tribunal, Allahabad And Others
Petitioner Counsel :- Prakash Ch. Srivastava,R. K. S. Nishith
Respondent Counsel :- K. M. Asthana,S. K. Srivastava

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for petitioner, Sri K. M. Asthana on behalf of
respondent no. 2 and Sri S. K. Srivastava, learned counsel, who has put in
appearance on behalf of respondent no . 3.

Issue notice to respondent no. 4 and 5 returnable within a period of three
weeks. Steps be taken within a week.

Learned A.G.A. prays for and is granted three weeks’ time for filing counter
affidavit. Respondent no. 2 and 3 may also file counter affidavit within the
same period. As prayed by learned counsel for the petitioners one week
thereafter, is granted for filing rejoinder affidavit.

List thereafter.

Learned counsel for the petitioner will inform Sri S. K. Srivastva learned
counsel for the respondent about the order passed today in writing within
twenty four hours.

Order Date :- 12.7.2010
yachna