Allahabad High Court High Court

Chandrama Prasad Tiwari vs State Of U.P. & Others on 6 January, 2010

Allahabad High Court
Chandrama Prasad Tiwari vs State Of U.P. & Others on 6 January, 2010
Court No. - 18

Case :- WRIT - A No. - 214 of 2010

Petitioner :- Chandrama Prasad Tiwari
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Saroj Yadav
Respondent Counsel :- C.S.C.,K.P. Shukla,L.K. Dwivedi

Hon'ble Sudhir Agarwal, J.

Supplementary affidavit filed today in the Court is taken on record.
Sri K.P. Shukla and Sri L. K. Dwivedi representing respondents no. 5 and 6
and Sri R.R. Singh, who has accepted notice on behalf of respondent no. 7
pray for and are allowed four weeks’ time to file counter affidavit.
Learned Standing Counsel representing respondents no. 1, 2, and 3 may also
file counter affidavit, if so advised, within the same period. Petitioner may file
rejoinder affidavit, if any, within two weeks thereafter.
List for admission/final disposal after exchange of pleadings.
Dt. 6.1.2010
PS-214/2010