Allahabad High Court High Court

Lalit Kumar Agrawal & Others vs State Of U.P. & Others on 20 July, 2010

Allahabad High Court
Lalit Kumar Agrawal & Others vs State Of U.P. & Others on 20 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 11283 of 2010

Petitioner :- Lalit Kumar Agrawal & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- S.K. Rastogi,P. Agrawal
Respondent Counsel :- C.S.C.,Mohd. Afzal

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

List for final hearing.

In the meantime learned counsel for the respondents may file counter
affidavit. Thereafter, rejoinder affidavit, if any, may be filed by the petitioner.

Interim order will continue till the next date of listing.

Order Date :- 20.7.2010
Asha

Hon’ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Impleadment application is allowed.

Let the deponent Ranjeet be impleaded as respondent no. 4 in the array of the
party.

Learned counsel for the petitioner is permitted to incorporate accordingly.

Order Date :- 20.7.2010
Asha