Allahabad High Court
Narendra Singh vs State Of U.P. on 2 August, 2010
Court No. - 50 Case :- CRIMINAL REVISION No. - 2943 of 2010 Petitioner :- Narendra Singh Respondent :- State Of U.P. Petitioner Counsel :- Anoop Mishra Respondent Counsel :- Govt. Advocate Hon'ble S.C. Agarwal,J.
Heard.
Learned A.G.A. may file counter affidavit within four weeks.
Rejoinder affidavit, if any, may be filed within a week thereafter.
List after the expiry of aforesaid period.
Till the next date of listing, Telecom District Manager, B.S.N.L.,
Etah is directed to ensure that call details of mobile nos.
9410607060 and 9457615168 are not weeded out or distroyed in
any manner and be kept safe for future inspection and perusal, if
required.
Order Date :- 2.8.2010
ss