Allahabad High Court High Court

Smt.Wasim Jahan & Another vs Sri Murtaza Hussain & 5 Ors. on 15 July, 2010

Allahabad High Court
Smt.Wasim Jahan & Another vs Sri Murtaza Hussain & 5 Ors. on 15 July, 2010
Court No. - 3

Case :- CONTEMPT No. - 807 of 2010

Petitioner :- Smt.Wasim Jahan & Another
Respondent :- Sri Murtaza Hussain & 5 Ors.
Petitioner Counsel :- V.K. Mishra,Prithu Priya
Respondent Counsel :- S.A.Khan

Hon'ble Shri Narayan Shukla,J.

Mr. Ishtiaq Ahmad, learned Advocate put in appearance on behalf of opposite
party no. 1 by filing Vakalatnama, the same is taken on record. He seeks 10
days’ time to file counter affidavit on behalf of opposite party no. 1.

Time is allowed.

List on 28.7.2010.

Since Mr. Ishtiaq Ahmad is accepting the construction which being raised. I
do not find any necessity to issue and any commission. The question shall be
dealt with on the next date.

Order date:15.7.2010/Ravi

Hon’ble Shri Narayan Shukla,J.

The petitioner is permitted to provide Compact Disc to the learned counsel
for opposite party no. 1 to enable him to file counter affidavit.

Order Date :- 15.7.2010/Ravi