Allahabad High Court High Court

Ashok Sharma vs State Of U.P. & Others on 13 July, 2010

Allahabad High Court
Ashok Sharma vs State Of U.P. & Others on 13 July, 2010
Court No. - 9

Case :- WRIT - C No. - 39235 of 2010

Petitioner :- Ashok Sharma
Respondent :- State Of U.P. & Others
Petitioner Counsel :- S.M.A. Abdy
Respondent Counsel :- C.S.C.

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Mrs. Jayashree Tiwari,J.

Learned Standing Counsel appearing for respondents no. 1 to 3 prays for
and is allowed one month’s time to file counter affidavit. Three weeks
thereafter is allowed to the petitioner to file rejoinder affidavit.

Issue notice to respondent no. 4. The petitioner is directed to serve
respondent no. 4 by registered post. Steps be taken within a week. Notice
shall be returnable at an early date.

List on the date fixed by the office in the notice.

Order Date :- 13.7.2010
P.P.