Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Uttar Pradesh Sadak Rajya ... vs Sardar Lal Singh & Others
2014 Latest Caselaw 3454 ALL

Citation : 2014 Latest Caselaw 3454 ALL
Judgement Date : 21 July, 2014

Allahabad High Court
Uttar Pradesh Sadak Rajya ... vs Sardar Lal Singh & Others on 21 July, 2014
Bench: Rajes Kumar, Om Prakash-Vii



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 2
 

 
Case :- FIRST APPEAL FROM ORDER No. - 2616 of 2006
 

 
Appellant :- Uttar Pradesh Sadak Rajya Parivahan Nigam Thru' R.M.
 
Respondent :- Sardar Lal Singh & Others
 
Counsel for Appellant :- Nripendra Mishra
 
Counsel for Respondent :- Ashwani K.Mishra,V. Mishra
 

 
Hon'ble Rajes Kumar,J.

Hon'ble Om Prakash-VII,J.

Order-sheet reveals that on number of occasions, time has been allowed to file paper-book. The paper-book has not been filed. An adjournment has been sought by the learned counsel for the appellant on the ground of illness.

List in the next cause list peremptorily.

Order Date :- 21.7.2014

OP

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter