Allahabad High Court High Court

Tribhuwan Singh vs Brijbhuwan Singh on 18 January, 2010

Allahabad High Court
Tribhuwan Singh vs Brijbhuwan Singh on 18 January, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 984 of 2005

Petitioner :- Tribhuwan Singh
Respondent :- Brijbhuwan Singh
Petitioner Counsel :- V.D. Ojha
Respondent Counsel :- S.C.,A.Dayal

Hon'ble Vikram Nath,J.

An application for exemption of personal appearance of opposite party has
been filed by Sri Atul Dayal, Advocate, supported by an affidavit of one
Sachan Singh, alleged to be pairokar of opposite party. The exemption has
been sought on medical ground that the opposite party is suffering from Bone
T.B. and due to that his legs have been fractured and he is confined to bed.

No one is present on behalf of the applicant.

Personal appearance of the opposite party is exempted for today.

List after two months.

Order Date :- 18.1.2010
SS