Allahabad High Court High Court

Ram Prakash vs State Of U.P. & Others on 12 January, 2010

Allahabad High Court
Ram Prakash vs State Of U.P. & Others on 12 January, 2010
Court No. - 21

Case :- WRIT - C No. - 1289 of 2010

Petitioner :- Ram Prakash
Respondent :- State Of U.P. & Others
Petitioner Counsel :- O.P. Chaube,Shrawan Kumar Mishra
Respondent Counsel :- C.S.C.

Hon'ble V.K. Shukla,J.

Learned Standing Counsel has accepted notice on behalf of respondent. He
prays for and is granted eight weeks’ time to file counter affidavit. Rejoinder
affidavit may be filed within next four weeks.

List thereafter.

Any third party right created during this period shall abide by final orders to
be passed by this Court.

Order Date :- 12.1.2010
SRY