Allahabad High Court High Court

Ram Naresh Gupta vs State Of U.P. And Others on 8 January, 2010

Allahabad High Court
Ram Naresh Gupta vs State Of U.P. And Others on 8 January, 2010
Court No. - 18
Case :- WRIT - A No. - 36364 of 2009
Petitioner :- Ram Naresh Gupta
Respondent :- State Of U.P. And Others
Petitioner Counsel :- A.K. Shukla,Mohan Gupta
Respondent Counsel :- C.S.C.

Hon'ble Sudhir Agarwal, J.

Despite time having been granted by order dated 29th July, 2009
respondents no.1, 2 and 3 have chosen not to file counter affidavit.
Learned Standing Counsel seeks some further indulgence.

It is really sorry state of affairs that on account of inaction or laxity
shown on the part of State official respondents in Court cases who
normally show an attitude of inaction for months together and
thereby causing delay in disposal of cases obstructing the
administration of justice. Respondents no. 1, 2 and 3 are directed
to be present before this Court on 3.2.2010 to explain as to why
counter affidavit has not been filed. However, in case counter
affidavit is filed by the respondents on or before 29th January
2010, with cost of Rs.3000/-, they need not appear before this
Court in person. List this matter on 3.2.2010.

Let a copy of this order be issued to learned Standing Counsel
within two days to enable him to communicate this order to the
concerned respondents.

Order Date :- 8.1.2010
Akn