Allahabad High Court
Wasimuddin vs State Of U.P. Thru’ Home Secy. … on 2 July, 2010
Court No. - 6 Case :- WRIT - C No. - 33188 of 2010 Petitioner :- Wasimuddin Respondent :- State Of U.P. Thru' Home Secy. Finance & Revenue & Ors. Petitioner Counsel :- S.S. Shukla Respondent Counsel :- C.S.C. Hon'ble Prakash Krishna,J.
The writ petition is reported to be barred by laches of 1 year and 154 days.
The explanation furnished in paragraph 27 & 28 is not satisfactory. The
petitioner wants to file a better affidavit.
As prayed, three weeks time is granted to file supplementary affidavit.
Order Date :- 2.7.2010
IB
(Prakash Krishna,J)