Court No. - 40 Case :- FIRST APPEAL No. - 202 of 2007 Petitioner :- Smt. Sangeeta Gupta Respondent :- Swatantra Kumar Gupta & Others Petitioner Counsel :- Salil Kumar Rai,S.K.Rai Respondent Counsel :- Abshishek Shukla,A.Shukla,J.P.Sharma,K.K. Mani,R.S.Misra Hon'ble Satya Poot Mehrotra,J.
Hon’ble Shyam Shankar Tiwari,J.
Pursuant to the order dated 21.5.2010, the case is listed today.
Shri Salil Kumar Rai, learned counsel for the appellant and Shri R.S. Misra,
learned counsel for the respondent no.1, are present.
In compliance with the directions given in the said order dated 21.5.2010,
Smt. Sangeeta Gupta (appellant) is personally present before the Court, and
she is identified by her counsel, Shri Salil Kumar Rai.
Further, in compliance with the directions given in the said order dated
21.5.2010, Swatantra Kumar Gupta (respondent no.1) is also personally
present before the Court, and he is identified by his counsel, Shri R.S. Misra.
Further, in compliance with the directions given in the said order dated
21.5.2010, Prem Sagar Gupta (respondent no.2) is also personally present
before the Court, and he is identified by Shri Salil Kumar Rai, Advocate.
Further, in compliance with the directions given in the said order dated
21.5.2010, Rakesh Gupta (respondent no.3) is also personally present before
the Court, and he is identified by Shri Salil Kumar Rai, Advocate.
Shri Salil Kumar Rai, learned counsel for the appellant and Shri R.S. Misra,
learned counsel for the respondent no.1 jointly pray that the case may be
directed to be listed on 20.10.2010 so that in the meantime, the appellant and
the respondent no.1 may make their efforts to arrive at reconciliation /
settlement/ compromise between them.
The case is accordingly directed to be listed before the appropriate Bench
on 20.10.2010. It will not be treated as tied-up or part-heard with this Bench.
The appellant and the respondent nos. 1,2 and 3 will be personally present
before the Court on the said date.
Order Date :- 11.8.2010
safi