Allahabad High Court High Court

Ramesh Chandra Joshi vs State Of U.P. And Another on 15 July, 2010

Allahabad High Court
Ramesh Chandra Joshi vs State Of U.P. And Another on 15 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 28676 of 2009

Petitioner :- Ramesh Chandra Joshi
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Tej Pal
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

As prayed two weeks’ time is allowed to file rejoinder affidavit to the counter
affidavit filed by the State. Counter affidavit filed by the State is not on the
record.

Office is directed to trace out the counter affidavit filed by the State and place
the same on record.

Meanwhile, await service of notice on respondent no. 2.

List again in the week commencing 9.8.2010.

Interim order is extended till the next date of listing.

Order Date :- 15.7.2010
SKS/28676/09