Citation : 2017 Latest Caselaw 6579 ALL
Judgement Date : 9 November, 2017
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 35 Case :- FIRST APPEAL DEFECTIVE No. - 496 of 1993 Appellant :- Ishwar Dayal And Others Respondent :- State Of U.P. And Another Counsel for Appellant :- N.Lal,Shiv Sagar Singh Counsel for Respondent :- S.C.,Amit Manohar Hon'ble Bharati Sapru,J.
Hon'ble Om Prakash-VII,J.
Order on the substitution applications as well as court fees application
Allowed.
Office to carry out necessary substitution within a week.
Court fees is accepted subject to verification by the Stamp Reporter with regard to the valuation.
List in the next cause list for disposal of the amendment application.
Order Date :- 9.11.2017
pks
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!