Allahabad High Court High Court

Wali Mohd. And Another vs Abdul Salam on 6 August, 2010

Allahabad High Court
Wali Mohd. And Another vs Abdul Salam on 6 August, 2010
Court No. - 1

Case :- SECOND APPEAL DEFECTIVE No. - 282 of 2008

Petitioner :- Wali Mohd. And Another
Respondent :- Abdul Salam
Petitioner Counsel :- Manish Chandra Tiwari,Vishnu Kant Malaviya

Hon'ble Rakesh Tiwari,J.

Office vide its report dated 17.3.2010 submits that deficiency in court fee has
been made good.

Office is directed to allot regular number to this appeal and list thereafter.

In view of office report that documents have not been appended in seriatum,
Counsel for the appellant is directed to append documents serially.

Order Date :- 6.8.2010
SNT/