Allahabad High Court High Court

Smt. Sarswati vs State Of U.P. And Others on 5 January, 2010

Allahabad High Court
Smt. Sarswati vs State Of U.P. And Others on 5 January, 2010
Court No. - 30

Case :- WRIT - C No. - 39858 of 2009

Petitioner :- Smt. Sarswati
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Tarkeshwar Mishra
Respondent Counsel :- C.S.C.

Hon'ble Abhinava Upadhya,J.

Learned counsel for the petitioner was earlier
granted time to file rejoinder affidavit vide order
dated 19.11.2009. Thereafter, again on 11.12.2009
petitioner was allowed further time to file rejoinder
affidavit. Today again, learned counsel appearing
for the petitioner seeks further time to file rejoinder
affidavit and prays that the interim order be
extended. It appears that the petitioner himself is
delaying the matter. However, as a last opportunity
one week time is allowed to the learned counsel for
the petitioner for filing rejoinder affidavit.
List this case after one week.

Interim order if in operation shall continue till the
next date of listing.

Order Date :- 5.1.2010
VS.