Allahabad High Court High Court

Subba Singh And Another vs State Of U.P. & Another on 28 July, 2010

Allahabad High Court
Subba Singh And Another vs State Of U.P. & Another on 28 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 23787 of 2010

Petitioner :- Subba Singh And Another
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Shri Ram Rawat,Santosh Ku. Singh Paliwal
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicants and the learned A.G.A.
Learned counsel for the applicants is directed to serve respondent no. 2
through RPAD within a period of a week from today. Respondent no. 2 as
well as learned AGA may file a counter affidavit within three weeks. Learned
counsel for the applicants will have one week thereafter to file rejoinder
affidavit.

List this case in the week commencing 27th September 2010 before the
appropriate Bench.

Till the next date of listing, further proceedings of the aforesaid Case no. 4758
of 2009, under Sections 3 of the Prevention of Damage to Public Property
Act, P.S. Chiraiyakot, District Mau shall remain stayed against the applicants.
Order Date :- 28.7.2010
F.H.