Allahabad High Court
Smt. Neerja Raghuvanshi vs Indian Telephone Industries Ltd. … on 6 August, 2010
Court No. - 29 Case :- SPECIAL APPEAL DEFECTIVE No. - 156 of 2009 Petitioner :- Smt. Neerja Raghuvanshi Respondent :- Indian Telephone Industries Ltd. And Another Petitioner Counsel :- Ramesh Pundir Respondent Counsel :- Gopal Misra Hon'ble Sunil Ambwani,J.
Hon’ble Dilip Gupta,J.
This appeal arises against the judgment and order passed by one of
us. Place this Appeal before Hon’ble The Chief Justice for
nominating a Bench in which one of us (Hon’ble Sunil Ambwani,
J.) is not a member.
Order Date :- 6.8.2010
GS