Allahabad High Court
Sharvan Kumar Upadhyay vs State Of U.P.Through Prin. Secy. … on 8 January, 2010
Court No. - 9 Case :- MISC. SINGLE No. - 40 of 2010 Petitioner :- Sharvan Kumar Upadhyay Respondent :- State Of U.P.Through Prin. Secy. Home Lko.And Ors. Petitioner Counsel :- Aditya Narayan Respondent Counsel :- C.S.C. Hon'ble Devendra Kumar Arora,J.
Learned Standing Counsel prays for and is granted six weeks’ time to file
counter affidavit. Rejoinder Affidavit, if any, may be filed within a week
thereafter.
List immediately after expiry of the aforesaid period.
Order Date :- 8.1.2010
ashok