Allahabad High Court High Court

Chandar Sheel Dwivedi vs State Of U.P. And Ors. on 16 July, 2010

Allahabad High Court
Chandar Sheel Dwivedi vs State Of U.P. And Ors. on 16 July, 2010
Court No. - 5

Case :- CRIMINAL MISC. WRIT PETITION No. - 6593 of 2010

Petitioner :- Chandar Sheel Dwivedi
Respondent :- State Of U.P. And Ors.
Petitioner Counsel :- B.K. Shukla
Respondent Counsel :- Govt. Advocate

Hon'ble Sabhajeet Yadav,J.

Hon’ble Bala Krishna Narayana,J.

Heard Sri N.C. Rajvansi and Dr.R. Dwivedi for the petitioner, learned
Advocate General, Sri Jyotindra Mishra assisted by Sri D.R. Chaudhari
Government Advocate on behalf of respondents.

Affidavit of compliance filed by Sri Alok Kumar Jaiswal, Deputy
Superintendent of Police, S.T.F., Field Unit, Allahabad and application for
exemption of appearance on behalf of Director General of Police, Uttar
Pradesh, Lucknow and Addl. Director General of Police (Law & Order), Uttar
Pradesh, Lucknow supported by an affidavit of Sri Sri Alok Kumar Jaiswal,
Deputy Superintendent of Police, S.T.F., Field Unit, Allahabad are taken on
record.

On account of unavoidable circumstances and necessary duties the aforesaid
officers of State Government could not appear before the Court, as such,
exemption for their appearance is sought for through aforesaid application. In
given facts and circumstances of the case, we exempt the appearance of those
officers only for today.

List on 23rd July, 2010 before us.

By that time, learned counsel for the petitioner shall file necessary affidavit
and reply, if any, he wants to file against the affidavit filed by respondents.
On that day, Director General of Police, Uttar Pradesh, Lucknow and Addl.
Director General of Police (Law & Order), Uttar Pradesh, Lucknow are not
required to appear before this Court.

Order Date :- 16.7.2010
Kamlesh Maurya