Allahabad High Court High Court

Sarafat Ali & Others vs Govt. Of India Thru’ Its. … on 3 February, 2010

Allahabad High Court
Sarafat Ali & Others vs Govt. Of India Thru’ Its. … on 3 February, 2010
                                 Court No. - 3

                                 Case :- WRIT - C No. - 13007 of 2002

                                 Petitioner :- Sarafat Ali & Others
                                 Respondent :- Govt. Of India Thru' Its. Secretary & Others
                                 Petitioner Counsel :- I.P. Singh
                                 Respondent Counsel :- A.S.C.

                                 Hon'ble Amitava Lala,J.

Hon’ble S.N.H. Zaidi,J.

The case is passed over for the day on the illness slip of Sri I.P. Singh, learned Counsel appearing for the
petitioner.

Let it appear in the next cause list under the heading for orders.

If the learned Counsel appearing for the petitioner is ill perpetually, in that case a fresh counsel has to be
engaged or alternative arrangement will be made for the purpose of expediting the hearing of the matter on
the next date. In further, if more than one counsel is available, Court will expect that the counsel, who is not
ill, will proceed with matter.

Order Date :- 3.2.2010
Sandeep