Allahabad High Court High Court

Ravi Shankar vs State Of U.P. on 13 January, 2010

Allahabad High Court
Ravi Shankar vs State Of U.P. on 13 January, 2010
Court No. - 19

Case :- CRIMINAL REVISION No. - 566 of 2008

Petitioner :- Ravi Shankar
Respondent :- State Of U.P.
Petitioner Counsel :- Sabih Ahmad
Respondent Counsel :- G.A.

Hon'ble S.C. Chaurasia,J.

Learned A.G.A. was granted three weeks time to file Counter Affidavit vide
this court’s order dated 23rd October, 2008, but, it appears that no Counter
Affidavit has been filed as yet.

Learned A.G.A. prays for and is granted two weeks further time to file
Counter Affidavit.

Rejoinder Affidavit, if any, may be filed within one week thereafter.

List after expiry of the said period.

Order Date :- 13.1.2010
AKS