Allahabad High Court
Niranjan Prasad Sharma vs State Of U.P. & Others on 13 January, 2010
Court No. - 38 Case :- WRIT - A No. - 1397 of 2010 Petitioner :- Niranjan Prasad Sharma Respondent :- State Of U.P. & Others Petitioner Counsel :- Suresh Chandra Dwivedi Respondent Counsel :- C.S.C.,Satish Mandhyan Hon'ble Amreshwar Pratap Sahi,J.
The petitioner contends that virtually the petitioner is paying Begar
@ Rs. 300/-.
Learned counsel for the Mandi Samiti prays that time may be
granted to file counter affidavit.
As prayed, three weeks’ time is granted to file counter affidavit.
Rejoinder affidavit, if any, may be filed within one week
thereafter. List thereafter.
Order Date :- 13.1.2010
Shiraz