Allahabad High Court High Court

Vishwa Nath Yadav vs State Of U.P. Through Secy.Home … on 16 June, 2010

Allahabad High Court
Vishwa Nath Yadav vs State Of U.P. Through Secy.Home … on 16 June, 2010
Court No. - 27

Case :- MISC. BENCH No. - 5464 of 2010

Petitioner :- Vishwa Nath Yadav
Respondent :- State Of U.P. Through Secy.Home Dept.Lucknow And Others
Petitioner Counsel :- Riyaz Ahmad
Respondent Counsel :- Govt.Advocate

Hon'ble Devi Prasad Singh,J.

Hon’ble Yogendra Kumar Sangal,J.

Short counter affidavit filed today is taken on record.

Notices on behalf of opposite parties no. 1 to 3 has been accepted by learned
AGA.

Issue notice to the opposite party no.4 returnable at an early date.

Four weeks’ time is allowed to file counter affidavit, two weeks’ for rejoinder
affidavit. List thereafter.

Till the next date of listing or till filing of charge-sheet, whichever is earlier,
the petitioner shall not be arrested in case crime no. 150/2010, under Sections
5/26/41/61/77, Indian Forest Act, Police Station Mall, district Lucknow.

Order Date :- 16.6.2010
Prajapati/KS