Allahabad High Court High Court

Rampal vs Gaon Sabha, Rohana Khurd And … on 20 July, 2010

Allahabad High Court
Rampal vs Gaon Sabha, Rohana Khurd And … on 20 July, 2010
Court No. - 1

Case :- SECOND APPEAL No. - 484 of 2010
Petitioner :- Rampal

Respondent :- Gaon Sabha, Rohana Khurd And Another

Petitioner Counsel :- Manu Khare,Nipun Singh

Hon’ble Rakesh Tiwari.J.

In View of office report dated 19.7.2010, notice is deemed sufficient.

List for admission after three weeks, as prayed.
Interim order to continue till the next date of listing.

Order Date :- 20.7.2010
RCT/-