Allahabad High Court High Court

Smt. Sadhana Pundir vs Ranjeet Pratap Singh on 6 January, 2010

Allahabad High Court
Smt. Sadhana Pundir vs Ranjeet Pratap Singh on 6 January, 2010
Court No. - 21

Case :- WRIT - C No. - 24812 of 2009

Petitioner :- Smt. Sadhana Pundir
Respondent :- Ranjeet Pratap Singh
Petitioner Counsel :- Ajay Bhanot,J.K. Singh Sikrwar
Respondent Counsel :- D.R.Sharma,S.C.

Hon'ble V.K. Shukla,J.

On the matter being taken up, learned counsel for the petitioner submits
that counsel for the respondents Sri Divakar Raj Sharm, Advocate is not
traceable and as such he could not served copy of rejoinder affidavit.

Let copy of rejoinder affidavit be served upon learned counsel for
respondents within 48 hours.

Matter be listed in the next cause list.

Interim order already passed stands extended till the next date of listing.

Order Date :- 6.1.2010
Dhruv