Allahabad High Court
Yusuf Khan & 24 Ors. vs State Of U.P. Through Its Secy. & 3 … on 8 January, 2010
Court No. - 19 Case :- U/S 482/378/407 No. - 3722 of 2007 Petitioner :- Yusuf Khan & 24 Ors. Respondent :- State Of U.P. Through Its Secy. & 3 Ors. Petitioner Counsel :- A.R. Khan Respondent Counsel :- Govt. Advocate,U.C.Srivastava Hon'ble S.C. Chaurasia,J.
Inspite of sufficient time granted to the State, no Counter Affidavit has been
filed.
Learned A.G.A. prays for and is granted two weeks further time to file
Counter Affidavit. No further time will be granted.
If the Counter Affidavit is filed, the Rejoinder Affidavit may be filed within
one week thereafter.
List immediately after expiry of said period.
Interim order, if any, shall continue till next date of listing.
Order Date :- 8.1.2010
AKS