Allahabad High Court High Court

Ram Sanwarey Mishra And Another vs State Of U.P. Thru. Prin. Secy. … on 2 August, 2010

Allahabad High Court
Ram Sanwarey Mishra And Another vs State Of U.P. Thru. Prin. Secy. … on 2 August, 2010
Court No. - 18

Case :- U/S 482/378/407 No. - 3029 of 2010

Petitioner :- Ram Sanwarey Mishra And Another
Respondent :- State Of U.P. Thru. Prin. Secy. Home And 3
Others
Petitioner Counsel :- R.P. Tripathi
Respondent Counsel :- Govt. Advocate

Hon'ble S.N.H. Zaidi,J.

Learned A.G.A. has accepted notice on behalf of opposite party
nos.1 to 3.

Issue notice to opposite party no.4 returnable at an early date.

Counter affidavit may be filed within a period of three weeks.
Rejoinder affidavit, if any, may be filed within a week thereafter.

List after four weeks.

Till the next date of listing, the operation of the impugned order
shall remain in abeyance.

Order Date :- 2.8.2010
Muk