Allahabad High Court
Satendra Singh & Others vs State Of U.P. & Another on 6 August, 2010
Court No. - 34 Case :- WRIT - C No. - 51732 of 2009 Petitioner :- Satendra Singh & Others Respondent :- State Of U.P. & Another Petitioner Counsel :- Vks Chaudhary,Kunal Ravi Singh,Manjari Singh Respondent Counsel :- C.S.C. Hon'ble Prakash Chandra Verma,J.
Hon’ble Ram Autar Singh,J.
Notices on behalf of respondent Nos. 1 and 2 have been accepted
by learned Chief Standing Counsel, who prays for and is allowed
six weeks’ and no more time to file counter affidavit. Thereafter
learned counsel for the petitioners is granted four weeks time to
file rejoinder affidavit.
List after ten weeks.
Since the vires of Section 171 (U.P. Act No. 1 of 1971) of the
U.P.Z.A. & L.R. Act is under challenge, therefore, issue notice to
Advocate General, U.P. also.
Order Date :- 6.8.2010
Sandeep