Allahabad High Court
Rajesh Pratap Singh vs C.J.M. Sultanpur on 7 July, 2010
Court No. - 24 Case :- MISC. SINGLE No. - 5928 of 1988 Petitioner :- Rajesh Pratap Singh Respondent :- C.J.M. Sultanpur Petitioner Counsel :- S.M.K.Chaudhary Respondent Counsel :- P.L.Mishra,V.G.Mishra Hon'ble Rajiv Sharma,J.
Office report dated 25.5.2010 indicates that an order dated 16.3.2005 was
passed by this Court but the necessary incorporations have not been made.
Counsel for the petitioner is granted three days time to make necessary
incorporation/deletion in the body of the writ petition pursuant to the order
dated 16.3.2005.
Order Date :- 7.7.2010
HM