Allahabad High Court High Court

Subhash Chand Garg & Another vs Smt. Biran Lata Agarwal on 27 July, 2010

Allahabad High Court
Subhash Chand Garg & Another vs Smt. Biran Lata Agarwal on 27 July, 2010
Court No. - 40

Case :- FIRST APPEAL FROM ORDER No. - 2084 of 2010

Petitioner :- Subhash Chand Garg & Another
Respondent :- Smt. Biran Lata Agarwal
Petitioner Counsel :- Gaurav Sharma
Respondent Counsel :- Harsh Viram,D.V. Jaiswal

Hon'ble Satya Poot Mehrotra,J.

Hon’ble Shyam Shankar Tiwari,J.

Issue notice, pending admission.

Notice on behalf of the plaintiff-respondent has been accepted by Sri
D.V.Jaiswal, who has filed caveat on behalf of the plaintiff-respondent.
Therefore, no notice is required to be sent to the plaintiff-respondent.

Sri D.V.Jaiswal, learned counsel for the plaintiff-respondent prays for and
is granted three weeks’ time to file counter affidavit in reply to the Stay
Application accompanying the Appeal. Rejoinder Affidavit may be filed by
the next date fixed in the matter.

List this case for admission on 31.8.2010.

Order Date :- 27.7.2010
Ak/