Allahabad High Court
Ballia Arms Corporation vs State Of U.P. & Others on 3 July, 2010
Court No. - 21 Case :- WRIT - C No. - 33407 of 2010 Petitioner :- Ballia Arms Corporation Respondent :- State Of U.P. & Others Petitioner Counsel :- Madhusudan Dixit Respondent Counsel :- C.S.C. Hon'ble V.K. Shukla,J.
On 3.6.2010, learned Standing Counsel was directed to seek instruction or to
file counter affidavit.
On the matter being taken up today, no counter affidavit has been filed.
Learned Standing counsel further requests that seeing the nature of relief, it
would be necessary to file counter affidavit, in this regard four weeks time is
accorded to file counter affidavit.
List after four weeks.
Order Date :- 3.7.2010
T.S.