Allahabad High Court High Court

Ram Prasad And Anothers vs State Of U.P. on 15 June, 2010

Allahabad High Court
Ram Prasad And Anothers vs State Of U.P. on 15 June, 2010
Court No. - 47

Case :- APPLICATION U/S 482 No. - 20716 of 2010

Petitioner :- Ram Prasad And Anothers
Respondent :- State Of U.P.
Petitioner Counsel :- Rajendra Kumar Mihsra,Sanjay Kumar Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Naheed Ara Moonis,J.

Learned AGA prays for and is granted four weeks’ time to file counter
affidavit.

Issue notice to opposite party no. 2 returnable within four weeks’, who shall
also file counter affidavit within the aforesaid period.

Till the next date of listing, the further proceedings of case No. 23830 of 2009
(State Vs. Ram Dev and others), Case Crime No. 352 of 2009, under Section
3 Prevention of Damage to Public Property Act, P.S. Nawabganj, District
Allahabad shall be kept in abeyance.

Order Date :- 15.6.2010
Manoj