Allahabad High Court
Ram Bharosey Lal & Sons vs Indian City Properties Ltd. & … on 13 January, 2010
Court No. - 7 Case :- WRIT - A No. - 957 of 2002 Petitioner :- Ram Bharosey Lal & Sons Respondent :- Indian City Properties Ltd. & Anoither Petitioner Counsel :- Rama Goel,Komal Mehrotra,Rajesh Tandon,Shashi Tandon Respondent Counsel :- Pankaj Srivastava,M.B.Lal,S.C.,Vipin Sinha Hon'ble Ran Vijai Singh,J.
Ms. Manisha Ambwani holding brief of Sri Vipin Sinha learned counsel for
the respondent prays for and is granted 2 weeks time to file counter affidavit
to the amendment application. Rejoinder affidavit, if any, may be filed one
week thereafter.
List this case after 3 weeks.
Order Date :- 13.1.2010
VKM