Allahabad High Court High Court

Shanker Bux Singh vs State Of U.P.Through … on 19 July, 2010

Allahabad High Court
Shanker Bux Singh vs State Of U.P.Through … on 19 July, 2010
Court No. - 24

Case :- MISC. SINGLE No. - 3346 of 2010

Petitioner :- Shanker Bux Singh
Respondent :- State Of U.P.Through Secy.Panchayat Raj Luckow And
Others
Petitioner Counsel :- Sharad Nandan Ojha,Mukesh Kumar Sharma
Respondent Counsel :- C.S.C.

Hon'ble Rajiv Sharma,J.

By means order dated 28.5.2010, learned Standing Counsel was
granted time to file counter affidavit but till date, no counter affidavit has
been filed.

However, in the ends of justice, three weeks further time is granted to
learned Standing Counsel for filing counter affidavit. Rejoinder affidavit
may be filed within next one week.

List the matter on 17.8.2010. In case counter affidavit is not filed within
the stipulated period, the District Magistrate, Barabanki shall appear in
person.

Order Date :- 19.7.2010
Ajit/-