W.P. No. 14314/2008(S)
12.5.2010
Shri B.L. Nag, counsel for the petitioner.
As Shri Shekhar Sharma, who has filed his Vakalatnama
on behalf of the respondents is not present, we requested Shri
O.P. Namdeo, Advocate, who is present in the Court, to appear
on behalf of the respondents.
Shri Namdeo, Advocate has appeared on behalf of the
respondents in the matter.
I.A. No. 6703/2009 for filing additional documents
relevant to the case on record.
Shri Nag, counsel for the petitioner submitted that he
may be permitted to withdraw this application with liberty to
amend the petition and making these documents as part of this
petition.
Prayer is allowed.
I.A. No. 2199/2009, I.A. No. 3440/2009 and I.A. No.
3761/2010 for urgent hearing.
It is submitted by Shri Nag, counsel for the petitioner
that the respondents have not filed any reply till date and also
submitted that either the respondents be directed to file their
reply or their rights may be closed.
From perusal of the record, it appears that return has
been filed by the respondents but Shri Nag, counsel for the
petitioner, has not received the copy of the return. We
requested to Shri Namdeo, counsel appearing for the
respondents, to serve a copy of the return to Shri B.L. Nag,
counsel for the petitioner within a period of one week.
Petitioner may file rejoinder, if any, within a period of
four weeks’.
Be listed for hearing immediately after Summer Vacation.
(Krishn Kumar Lahoti) (G.S. Solanki)
JUDGE JUDGE
ravi