Allahabad High Court High Court

Sudama S/O Ram Abhilakh Tiwari & … vs State Of U.P. Thru Secy. Home & Ors. on 12 January, 2010

Allahabad High Court
Sudama S/O Ram Abhilakh Tiwari & … vs State Of U.P. Thru Secy. Home & Ors. on 12 January, 2010
Court No. - 25

Case :- MISC. BENCH No. - 194 of 2010

Petitioner :- Sudama S/O Ram Abhilakh Tiwari & Ors.
Respondent :- State Of U.P. Thru Secy. Home & Ors.
Petitioner Counsel :- K.N. Mishra
Respondent Counsel :- G.A.

Hon'ble Abdul Mateen,J.

Hon’ble Yogendra Kumar Sangal,J.

Since the learned counsel for the petitioner has not indicated anywhere in his
petition that the injured has received injuries as averred in the FIR, he states
that he intends to file supplementary affidavit.

Let the same be filed within a week.

List thereafter.

Order Date :- 12.1.2010
Aks