Allahabad High Court High Court

Manvendra Singh @ Sonu vs Union Of India Thru’ Secy. & Others on 27 January, 2010

Allahabad High Court
Manvendra Singh @ Sonu vs Union Of India Thru’ Secy. & Others on 27 January, 2010
Court No. - 32

Case :- HABEAS CORPUS WRIT PETITION No. - 3816 of 2010

Petitioner :- Manvendra Singh @ Sonu
Respondent :- Union Of India Thru' Secy. & Others
Petitioner Counsel :- Km. Akanksha Yadav
Respondent Counsel :- Govt. Advocate,A.S.G.I.

Hon'ble R.K. Agrawal,J.

Hon’ble S.C. Agarwal,J.

Learned AGA prays for and is granted three weeks’ time to
obtain instruction and to file counter affidavit. Sri Harish Chandra
appearing for Union of India may also file counter affidavit within
the same period. Rejoinder affidavit may be filed within three days
thereafter.

List on 24th February, 2010.

Order Date :- 27.1.2010
KU