Allahabad High Court High Court

Shyam Sunder And Others. vs Shri Umesh Chandra Tiwari G.M. And … on 1 July, 2010

Allahabad High Court
Shyam Sunder And Others. vs Shri Umesh Chandra Tiwari G.M. And … on 1 July, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 725 of 2005

Petitioner :- Shyam Sunder And Others.
Respondent :- Shri Umesh Chandra Tiwari G.M. And Another
Petitioner Counsel :- Faujdar Rai,Chandra Kumar Rai
Respondent Counsel :- S.C.,R.M.Saggi

Hon'ble Vikram Nath,J.

This case was directed to be listed peremptorily vide order dated 22.4.2010,
on account of the repeated illness slips of the learned counsel for the opposite
party. Again there an illness slip of Sri R.M. Saggi, learned counsel for the
opposite party. However the case is not listed peremptorily today.

Passed over.

List peremptorily in the next cause list. Office will ensure that the case will
remain listed peremptorily unless ordered otherwise.

Order Date :- 1.7.2010
RPS