Allahabad High Court High Court

Amar Singh vs State Of U.P. & Others on 29 July, 2010

Allahabad High Court
Amar Singh vs State Of U.P. & Others on 29 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 24225 of 2009

Petitioner :- Amar Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Gaurav Bhatia,Dilip Kumar,Rakesh Dwivedi
Respondent Counsel :- Govt. Advocate,G.S. Chaturvedi,Neeraj
Tripathi,Samit.Gopal.,Sandeep Kumar Srivastava

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

List this matter peremptorily on 20th Sept 2010.

Interim order already passed and operating, shall continue to hold good till
next date of listing.

In so far as connected writ petition no. 4909 of 2010 is concerned, it is
directed that the State may file counter affidavit within two weeks.

The matter shall be listed immediately after expiry of the aforesaid period. To
be precise, the office shall list this case in the 3rd week of August 2010 for
compliance of order and on 20th Sept 2010 for hearing.

Order Date :- 29.7.2010
MH