Citation : 2021 Latest Caselaw 52 HP
Judgement Date : 1 January, 2021
CMP No. 14464 of 2020 in RFA No. 303 of 2009
.
1.1.2021 Present: Mr.R.P. Singh, Deputy Advocate General, for the
appellants/non-applicants, through Video Conferencing.
Mr.K.D. Sood, Senior Advocate with Mr.Simret Bedi and Mr.Sukrit Sood, Advocates, for the applicants/respondents, through Video Conferencing.
r to CMP No. 14464 of 2020 On request of learned Deputy Advocate General,
adjourned for 5th January, 2021, enabling him to have
complete instructions, as to whether judgment passed in
appeal has been further assailed or not.
(Vivek Singh Thakur),
Judge.
1st January, 2021
(Keshav)
.
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!