Allahabad High Court High Court

Smt. Dhankala W/O Late Ambar … vs State Of U.P. Thru Principal … on 14 June, 2010

Allahabad High Court
Smt. Dhankala W/O Late Ambar … vs State Of U.P. Thru Principal … on 14 June, 2010
Court No. - 27

Case :- MISC. BENCH No. - 5628 of 2010

Petitioner :- Smt. Dhankala W/O Late Ambar Prasad & Anr.
Respondent :- State Of U.P. Thru Principal Secretary Home & Ors.
Petitioner Counsel :- A.K. Mishra
Respondent Counsel :- G.A.

Hon'ble Devi Prasad Singh,J.

Hon’ble Yogendra Kumar Sangal,J.

Learned Government Advocate has accepted notice on behalf of opposite
parties no. 1 and 2.

Shri S.S.Chaubey learned counsel has accepted notice on behalf of opposite
party no. 3.

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

Till next date of listing or till filing of charge-sheet whichever is earlier,
petitioners shall not be arrested in Case Crime No. 232/2010 Under Section
419/420 I.P.C. P.S. Visheshwarganj, District Bahraich.

Order Date :- 14.6.2010
Madhu