Allahabad High Court High Court

Union Of India Through G.M. … vs Mohd. Haneef Bakai & Ors. on 2 February, 2010

Allahabad High Court
Union Of India Through G.M. … vs Mohd. Haneef Bakai & Ors. on 2 February, 2010
Court No. - 27
Case :- FIRST APPEAL FROM ORDER No. - 1086 of 2007

Petitioner :- Union Of India Through G.M. Northern Railway Lko.
Respondent :- Mohd. Haneef Bakai & Ors.

Petitioner Counsel :- Sharad Tewari

Respondent Counsel :- J aspreet Singh

Hon'ble Devi Prasad Singh,J.

Hon’ble S.C. Chaurasia J.

On account of illness slip of Sri Sharad Tewari, learned counsel for the
appellant, case is adjourned.

List in the week commencing 15th February, 2010.

Order Date :- 2.2.2010
AKS