Allahabad High Court
U.P.Avas Evam Vikas Parishad … vs B.D.Sharma & Co. Through Its … on 5 January, 2010
Court No. - 11 Case :- CIVIL REVISION DEFECTIVE No. - 94 of 2009 Petitioner :- U.P.Avas Evam Vikas Parishad Lko.Thorugh Superintending Respondent :- B.D.Sharma & Co. Through Its Proprietor Petitioner Counsel :- M.G.Misra Hon'ble Anil Kumar,J.
A week’s further time is granted to the learned counsel for the revisionist to
take steps . If the steps are not taken within the a period of one week, the
revision stands automatically dismissed under Chapter 12 Rule 4 of the
Allahabad High Court Rules.
Order Date :- 5.1.2010
dk/