Allahabad High Court High Court

Rajesh Kumar Gupta vs Thakur Ram on 26 July, 2010

Allahabad High Court
Rajesh Kumar Gupta vs Thakur Ram on 26 July, 2010
Court No. - 4

Case :- WRIT - C No. - 26848 of 2010

Petitioner :- Rajesh Kumar Gupta
Respondent :- Thakur Ram
Petitioner Counsel :- Awadhesh Rai
Respondent Counsel :- Siddharth

Hon'ble Krishna Murari, J.

Heard learned counsel for the petitioner and Sri Siddharth, who
has put in appearance on behalf of respondent. He prays for and is
allowed two weeks’ time to file counter affidavit. The petitioner
shall have two weeks thereafter to file rejoinder affidavit.

List for admission after expiry of the aforesaid period.

Order Date :- 26.7.2010
Dcs

Court No. – 4

Case :- WRIT – C No. – 26848 of 2010

Petitioner :- Rajesh Kumar Gupta
Respondent :- Thakur Ram
Petitioner Counsel :- Awadhesh Rai
Respondent Counsel :- Siddharth

Hon’ble Krishna Murari, J.

The question of grant of interim order shall be considered after exchange of
affidavits between the parties.

Order Date :- 26.7.2010
Dcs